High Court Kerala High Court

K.Gopalakrishnan vs State Of Kerala on 2 December, 2010

Kerala High Court
K.Gopalakrishnan vs State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26677 of 2008(A)


1. K.GOPALAKRISHNAN,S/O.CHINNAN NAIR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO GOVERNMENT

3. THE DISTRICT COLLECTOR,

4. THE TAHSILDAR, REVENUE RECOVERY

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/12/2010

 O R D E R
                      P.R. RAMACHANDRA MENON J.
                        ~~~~~~~~~~~~~~~~~~~~~~~
                         W.P (C) No. 26677 Of 2008
                        ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 2nd day of December, 2010

                                 JUDGMENT

The issue involved in this Writ Petition is, whether the property taken

over by the Government as ‘bought in land’ under Section 50 (2) of the

Kerala Revenue Recovery Act, pursuant to the default made by the

petitioner, is liable to be re-conveyed to him, admittedly when the liability to

the revenue has been satisfied.

2. The sequence of events as narrated in the Writ Petition shows

that the petitioner, who was running a small scale industry, engaged in

manufacturing and sale of wire cut bricks and hollow bricks, had availed a

loan from the Kerala Financial Corporation, on the strength of the property

concerned given as security. The petitioner, because of some unforeseen

circumstances turned to be a defaulter, whereupon the KFC sought to

attach the properties resorting to the remedy under the Kerala Revenue

Recovery Act and the attachment was effected on 22.12.2000. Later,

observing that, there was some sales tax arrears to be cleared by the

petitioner, the property was sought to be proceeded against at the instance

of the sales tax authorities and accordingly, the 4th respondent, invoking the

provisions under the Kerala Revenue Recovery Act proceeded against the

properties of the petitioner in the year 2003. The liability in respect of the

W.P. (C) No. 26677 of 2008
2

assessment years 1991 – ’92 to 1993 – ’94, which was sought to be

recovered from the petitioner was stated as ` 27,384/-. The petitioner

made an attempt to clear the liability by effecting some paltry payments,

such as ` 2,000/- on 09.02.2000 and ` 3,000/- on 05.02.2001, as borne by

Ext. P1 receipt. But, the repayments could not be effected thereafter,

under which circumstances, the property having an extent of 6.500 cents

was put to sale by way of public auction. The steps taken in this regard

turned to be futile, as there was no bidder to purchase the property, under

which circumstance, the Government decided to bid the property, invoking

the power and procedure as contemplated under Section 50 (2) of the

Kerala Revenue Recovery Act and accordingly, the property was bid by the

Government for a notional amount of ` 1 as ‘bought in land’. The said

event was on 27.03.2003. Thereafter the sale was confirmed as per Ext.

P3 proceedings dated 31.01.2004.

3. Nearly three years after the confirmation of the sale as aforesaid,

the 4th respondent issued Ext. P4 communication dated 01.08.2007, giving

an idea and impression to the petitioner that the property already taken

over by the Government as ‘bought in land’ could be re-conveyed to him, if

the entire dues to the Government, as stated therein towards the principal

amount, interest and cost was satisfied, however, making it clear that, an

W.P. (C) No. 26677 of 2008
3

application had to be submitted in this regard and that the authority to

consider and pass appropriate orders was none other than the

Government. Believing the words of the 4th respondent to be true, the

petitioner decided to clear the entire liability to the sales tax department,

which was quantified in Ext. P4 as ` 73,858/ and accordingly, the

petitioner remitted a total sum of ` 74,687/-, due as on the date of

clearance on 22.10.07, as borne by Ext. P5 receipt. After satisfying the

liability as above, the petitioner preferred Ext. P6 representation before the

4th respondent for causing the property to be re-conveyed as assured in

Ext. P4.

4. It appears that the representation preferred by the petitioner was

admittedly forwarded by the 4th respondent for further steps to the higher

authorities. Later, the petitioner was served with Ext. P8 communication

dated 30.06.2008, informing that, though the petitioner had cleared the

entire liability, the application preferred by the petitioner for re-conveyance

could not be considered, as it was beyond the period of two years as

stipulated in the existing rules/guidelines. The petitioner has approached

this Court challenging Ext. P3 confirmation of sale and Ext. P8

communication turning down the request of the petitioner for causing the

property to be re-conveyed.

W.P. (C) No. 26677 of 2008
4

5. Heard the learned Government Pleader appearing on behalf of the

respondents as well.

6. The learned counsel for the petitioner submits that the course and

conduct pursued by the respondents is quite arbitrary and illegal. The

petitioner was made to understand that the property would be re-conveyed

to the petitioner, once the entire liability to the State was cleared, which fact

as stated in Ext. P4, is not disputed by filing any counter affidavit. It is also

stated that the petitioner, based on the assurance given had cleared the

remaining liability as well, which was to be paid to the Kerala Financial

Corporation, who had attached the property much earlier in the year 2000,

who in turn has issued Ext. P7 clearance certificate in this regard. This

being the position, the stand taken by the respondents cannot, but be

deprecated, which hence is liable to be intercepted by this Court, submits

the learned counsel for the petitioner.

7. The learned Government Pleader appearing for the respondents

submits that Ext. P8 communication has been issued, taking note of the

contents of the guidelines issued by the Government in this regard,

specifying a period ‘two years’ so as to prefer an application, if at all any re-

conveyance is desired.

W.P. (C) No. 26677 of 2008
5

8. The issue to be considered is whether any unlawful gain is

intended to be extended to the Government, by virtue of the stipulation

under Section 50 (2) of the Kerala Revenue Recovery Act or whether the

said provision has been incorporated to protect the interest of revenue in

respect of the ‘defaulted amount’. It is brought to the notice of this Court

during the course of hearing that, the issue had been considered by a

Division Bench of this Court earlier inn W.A. 1742 of 2009, observing that

the property could be released to the owner/defaulter in the manner

specified therein. By virtue of the above binding precedent, this Court finds

that the petitioner is also entitled to get similar relief.

9. In the above circumstances, the impugned orders are set aside

and the 3rd respondent / District Collector is directed to reconsider the

application preferred by the petitioner in the light of the observations in the

judgment dated 09.07.2010 passed by the Division Bench of this Court in

W.A. 1742 of 2009 and pass appropriate orders, taking all consequential

steps to cause re-conveyance of the property to the petitioner in

accordance with law. This exercise shall be pursued and finalized, as

expeditiously as possible, at any rate, within three months, from the date of

receipt of a copy of this judgment. The petitioner shall produce a copy of

this judgment along with copy of the judgment in W.A. 1742 of 2009 before

W.P. (C) No. 26677 of 2008
6

the District Collector within two weeks from the date of receipt of a copy of

this judgment.

The Writ Petition is disposed of.

P. R. RAMACHANDRA MENON, JUDGE

kmd