High Court Kerala High Court

C.K.Nabissa vs The Thahasildar (Rr) Kanayanur on 17 February, 2010

Kerala High Court
C.K.Nabissa vs The Thahasildar (Rr) Kanayanur on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4895 of 2010(J)


1. C.K.NABISSA, W/O.CHANGAMOOLAYIL KADHER,
                      ...  Petitioner

                        Vs



1. THE THAHASILDAR (RR) KANAYANUR,
                       ...       Respondent

2. THE CHAIRMAN AND MANAGING DIRECTOR,

3. THE DISTRICT COLLECTOR, ERNAKULAM.

4. K.B.SUBAIR, KULANGARA HOUSE,

5. THE CHAIRMAN, BOARD OF REVENUE,

                For Petitioner  :SRI.VINOD VALLIKAPPAN

                For Respondent  :SMT.MOLLY JACOB,SC,SUPPLYCO

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

 Dated :17/02/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 4895 OF 2010
              .........................................................................
                   Dated this the 17th February, 2010

                                   J U D G M E N T

The petitioner is aggrieved of the steps taken by the

respondents in setting aside the sale deed standing in favour of

the petitioner and proceeding against the sale in the course of

the steps being pursued against the 4th respondent, who is

stated as the defaulter, after arriving at a finding that the

conveyance is hit by the relevant provisions of Section 44 (2) of

the Revenue Recovery Act.

2. It is the case of the petitioner that the property

concerned which originally belonged to the 4th respondent, who is

none other than the son-in-law of the petitioner was purchased

for valuable sale consideration of Rs. 40,000/- and the sale deed

was registered on 30.12.1999. The learned Counsel for the

petitioner submits that it was much thereafter, that the

proceedings were pursued under the Revenue Recovery Act,

based on the requisition sent by the second respondent and

hence that the situation will never come within the purview of

Section 44 of the Act. It is also brought to the notice of this

W.P.(C) No. 4895 OF 2010

2

Court that the matter was taken up by filing a Revision Petition

under Section 83(1) of the Revenue Recovery Act before the

Commissioner of Land Revenue, particularly in furtherance to

Ext.P4 judgment passed by this Court on an earlier occasion in

a Writ Petition filed by the petitioner. Accordingly, the matter

was considered by the Commissioner of Land Revenue, who

passed Ext.P5 order declining interference. It is stated that the

petitioner has filed a further Revision under Section 83(2) of the

Revenue Recovery Act by approaching the Government, as

borne by Ext.P6. The grievance of the petitioner is that it is

without any regard to the pendency of the said Revision and

also the Interlocutory Application for stay, that the respondents

are proceeding with coercive steps and hence are under

challenge.

3. Heard the learned Government Pleader appearing for the

respondent Nos.1,3 and 5 and the learned Standing Counsel for

the second respondent. Considering the limited extent of prayer

sought for and proposed to be given, this Court does not find it

necessary to issue notice to the 4th respondent for the time

W.P.(C) No. 4895 OF 2010

3

being. However, the Government represented by the Prl.

Secretary, Revenue Department will stand suo motu impleaded

as Addl. 6th respondent. Heard the learned Government Pleader,

who entered appearance on behalf of the Addl. 6th respondent as

well.

4. Considering the facts and circumstances, the Addl.6th

respondent is directed to consider Ext.P7 Second Revision

Petition preferred by the petitioner under Section 83(2) of the Act

and pass appropriate orders in accordance with law, of course,

after giving an opportunity of hearing to the petitioner and all

concerned. It is also made clear that till such final orders are

passed by the Addl. 6th respondent/Government, as above, all

further proceedings pursuant to the sale proposed to be

conducted tomorrow shall be kept in abeyance.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk