High Court Kerala High Court

B.Swamikuttan vs State Of Kerala on 17 October, 2008

Kerala High Court
B.Swamikuttan vs State Of Kerala on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6794 of 2005(H)


1. B.SWAMIKUTTAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, PALAKKAD.

3. THE TAHSILDAR (RR), CHITTUR,

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :17/10/2008

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.
                 ....................................................................
                            W.P.(C) No.6794 of 2005
                 ....................................................................
                 Dated this the 17th day of October, 2008.

                                        JUDGMENT

The petitioner claims to be a creditor to the additional 4th respondent

whose property was notified for sale for recovery of arrears of sales tax.

Government Pleader reported that though some amount was remitted by the

petitioner, property was again notified for sale as balance arrears was still

due from the defaulter. Even though another person purchased the property,

he has not turned up to pay the full sale consideration. In the

circumstances, it is open to the defaulter or the petitioner to settle arrears

under amnesty scheme or otherwise, clear the arrears failing which property

will be notified again for sale for recovery of arrears of sales tax and if the

buyer wants to protect his interest, it is for him to clear the arrears or

otherwise, to bid for the property in Revenue sale. The W.P. is disposed of

as above.

C.N.RAMACHANDRAN NAIR
Judge
pms