High Court Kerala High Court

A.Mariam vs The State Of Kerala on 14 August, 2008

Kerala High Court
A.Mariam vs The State Of Kerala on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9629 of 2005(U)


1. A.MARIAM, W/O.BABY KURUVILA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE VILLAGE OFFICER,

4. BABY KURUVILA, S/O.MANI,

5. N.C.BABY, S/O.CHACKO,

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :14/08/2008

 O R D E R
                        C.N.RAMACHANDRAN NAIR, J.
                   ....................................................................
                              W.P.(C) No.9629 of 2005
                   ....................................................................
                    Dated this the 14th day of August, 2008.

                                          JUDGMENT

The petitioner is challenging recovery proceedings for recovery of

abkari arrears due from her husband namely, 4th respondent. The movables

from petitioner’s house were attached and entrusted to 5th respondent vide

Ext.P3. The petitioner’s case is that the house and the movables belong to

her and therefore, recovery cannot be made by attachment and sale of

petitioner’s assets. Obviously recovery cannot be made against petitioner

merely because she is the wife of the defaulter. It is for the petitioner to

produce copies of title deeds or documents to establish that petitioner is the

owner of movables and also the house. The second respondent is directed

to verify the title deeds pertaining to the properties and proceed for recovery

only if the property belongs to the defaulter. However, if petitioner derives

title from her defaulter-husband, then such transaction can be declared

invalid, if it was made to defraud the Revenue and then recovery can be

continued. The W.P. is disposed of directing the second respondent to

exclude personal properties of the petitioner from recovery and to confine

recovery against defaulter and his assets, even if transferred to petitioner.

2

Government Pleader submitted that attachment of movables were effected

based on petitioner’s admission that the same belong to the defaulter. If that

be so, such properties can be sold.

C.N.RAMACHANDRAN NAIR
Judge
pms