High Court Kerala High Court

Alice Philip vs State Of Kerala on 15 September, 2008

Kerala High Court
Alice Philip vs State Of Kerala on 15 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 8319 of 2001(M)



1. ALICE PHILIP
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.C.SEN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/09/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                     O.P.No. 8319 OF 2001
              ----------------------------------------
             Dated this the 15th day of September, 2008

                           JUDGMENT

The petitioners are legal heirs of late Sri. K. Zachariah, who

was proceeded against under the Kerala Public Accountants Act

for recovery of amounts due from him in respect of his official

action as Range Officer of the Department of Forest of

Government of Kerala. They are challenging the orders passed

by the District Collector under the Act in proceedings continued

against them after the death of K. Zachariah. While the said Sri.

K. Zachariah was still alive, orders were passed and revenue

recovery proceedings were initiated which was challenged by the

said K. Zachariah in O.P.No.5108/1990. While that case was

pending, the said Sri. K. Zachariah died and the legal heirs of Sri.

K. Zachariah impleaded themselves as petitioners. Subsequently,

this Court directed the authority under the Public Accountants Act

to pass fresh orders after hearing the legal heirs. Pursuant

thereto, Ext.P8 order has been passed confirming the demand of

O.P.No.8319/2001 2

Rs.3,40,807/- allegedly due from late Sri. K. Zachariah. That

order is under challenge before me.

2. The main contention of the petitioners is that they

had specifically requested for perusal of the files relating to the

demand, which was not made available to them. According to

the petitioners, by Ext.P7 this fact was specifically made

known to the 4th respondent, who passed Ext.P8 order without

making available the relevant files to the petitioners for

perusal. They would therefore submit that there was no

reliable material available in the files to make the said K.

Zachariah liable for any amount under the Act. They would

also submit that the amount of Rs.3,40,807/- now confirmed is

clearly against Ext.P1 order in which the total amount

mentioned was only Rs.1,72,548.06/- and Rs.7,477/-. The

petitioners therefore, seek quashing of Ext.P8 order.

3. I have heard the learned Government Pleader also.

Under the Public Accountants Act, the District Collector is

expected to pass orders on being satisfied himself that the

amounts are due from a person liable under the Act. From

Ext.P8 order, I do not find any independent consideration by

the District Collector in respect of the issue involved. All what

Ext.P8 says is that the Assistant Forest Conservator has

O.P.No.8319/2001 3

informed the District Collector that there is no merit in any of

the contentions of the legal heirs of the late Sri. K. Zachariah.

There is also no specific consideration of the contentions in

Ext.P7 to the effect that there are no files shown to the

petitioners which would prove the liability of late Sri. K.

Zachariah. In any event there was a duty on the District

Collector to mention the materials on the basis of which

liability was found which is conspicuously absent in Ext.P8.That

being so, Ext.P8 is clearly unsustainable in so far as the

District Collector has not independently considered the issues

involved in the light of Ext.P7 objection raised by the

petitioners.

4. Accordingly, Ext.P8 is quashed. The District

Collector is directed to reconsider the matter with reference to

the relevant files, which would prove the liability of Sri. K.

Zachariah, which shall be made available to the petitioners for

perusal before orders are passed. The District Collector shall

pass a reasoned order detailing the materials relied upon,

instead of merely relying on report of the Assistant Forest

Conservator. He shall specifically refer to the relevant

documents in the file, which would prove the liability of Sri. K.

Zachariah in respect of the amount in question. Such orders

O.P.No.8319/2001 4

shall be passed as expeditiously as possible, at any rate, within

a period of three months from the date of receipt of a copy of

this judgment.

The original petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd