High Court Kerala High Court

B. Mohanan vs The Manager on 4 January, 2010

Kerala High Court
B. Mohanan vs The Manager on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37669 of 2009(C)


1. B. MOHANAN, PROMOTER,
                      ...  Petitioner

                        Vs



1. THE MANAGER,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (RR),

3. DISTRICT COLLECTOR, ALAPPUZHA.

4. THE MANAGING DIRECTOR,

5. THE SECRETARY,

6. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.R.ARUN KUMAR

                For Respondent  : No Appearance

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

 Dated :04/01/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 37669 OF 2009
              .........................................................................
                     Dated this the 4th January, 2010



                                   J U D G M E N T

The grievance projected in the Writ Petition is mainly

against Ext. P3 seeking to realise ‘collection charges’ in respect

of realisation of the amount stated as due, invoking the

provisions under the Kerala Revenue Recovery Act.

2. The learned Counsel for the petitioner submits that the

proceedings taken by the respondents contrary to the actual facts

and figures were sought to be rectified then and there and as and

when the matter was got finalised, the liability was cleared in

toto directly to the Ist respondent under which circumstance, no

amount is liable to be paid towards ‘collection charges’ to the

revenue authorities . The learned Counsel placed reliance on

the decision rendered by this Court in Malabar Organics Ltd.

vs. State of Kerala [2009(4) KLT 328]. After formulating

the relevant questions of law, the same were answered by the

Division Bench of this Court, holding that there was no liability to

W.P.(C) No. 37669 OF 2009

2

pay the ‘collection or service charges’, in case the defaulter paid

the arrears directly to creditor/party concerned, though it is after

issuance of a notice under Section 7 or S.34 of the Revenue

Recovery Act. It has been categorically made clear therein, that

the liability to pay such charges would arise only in cases where

further steps of attachment and sale are effected. However,

taking note of the rule position, as embodied under Rule 4, it

has also been observed that, in cases where the machinery

under the Revenue Recovery Act is made to start, the actual

expense to the extent of 1% is permitted to be realised in

appropriate cases.

3. In the above facts and circumstances, Ext.P3 notice

issued by the respondents seeking to realise various amounts as

‘collection charges’, ranging from 5% to 7.5% in respect of the

different transactions and the different periods is not correct or

sustainable. Hence the same is hereby set aside.

4. The second respondent is directed to re-consider the

actual extent of liability in this regard, in tune with the law

declared by this Court as per the decision cited supra. The

W.P.(C) No. 37669 OF 2009

3

proceedings in this regard shall be finalised as expeditiously as

possible, at any rate within three months, of course, after giving

an opportunity of hearing to the petitioner.

The Writ Petition is allowed as above. No cost.

P.R. RAMACHANDRA MENON,
JUDGE.

lk