High Court Kerala High Court

Chandramony vs M/S.S.R.Cashews (P) Limited on 23 January, 2009

Kerala High Court
Chandramony vs M/S.S.R.Cashews (P) Limited on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2216 of 2007(B)


1. CHANDRAMONY, THAVOOT HOUSE,
                      ...  Petitioner

                        Vs



1. M/S.S.R.CASHEWS (P) LIMITED
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER (ASSMT)

3. THE TAHSILDAR (REVENUE RECOVERY)

4. THE VILLAGE OFFICER, VADAKKEVILA,

5. THE INDIAN OVERSEAS BANK, KOLLAM.

6. THE DISTRICT COLLECTOR,KOLLAM.

7. STATE OF KERALA, REPRESENTED BY THE

8. P. RAMACHANDRAN, KIRAN STEEL INDUSTRIES

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  :SRI.ARIKKAT VIJAYAN MENON

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :23/01/2009

 O R D E R
                 J.B. KOSHY, Ag.C.J. &
                         V.GIRI, J.
         -------------------------
                 W.A.No.2216 of 2007,
            W.P.(C)Nos.9642 & 10045 of 2008
         -------------------------
          Dated this the 23th day of January, 2009.


                       JUDGMENT

GIRI, J.

The issues involved in these cases are

connected and the parties are also common.

Therefore, they have heard together and are

disposed of by this common judgment.

2. The 5th respondent in W.P.(C)No.16045/07

is the appellant in the writ appeal. The writ

petitioners committed default in payment of sales

tax arrears as also arrears due to the 4th

respondent bank. In revenue sale, a property

belonging to the defaulter firm was purchased by

the appellant for an amount of Rs.19.90 lakhs. The

sale was held on 25.4.2007 and the purchaser

remitted the amount within the due date on

22.5.2007. The 8th respondent impleaded in the writ

petition affirmed before the learned single Judge

that he has a right to purchase the property for a

price of Rs.10 lakhs in excess of the price quoted

by the appellant/auction purchaser. The learned

single Judge had stayed the confirmation of the

W.A.No.2216 of 2007 & con. cases

:: 2 ::

sale and proceeded to pass an order setting aside

the sale in favour of the 5th respondent, on the

additional 8th respondent paying to the appellant

the entire amount in terms of Section 52 of the

Revenue Recovery Act {for short ‘the Act’},

within a period three weeks from the date of the

judgment. There was a further direction to the

additional 8th respondent to deposit the balance

amount of the sale price of Rs.29 lakhs before

the Tahsildar. The Tahsildar was directed to

make appropriate appropriations of the amount so

remitted to the sales tax arrears in the first

instance and make out the balance to the 4th

respondent bank. The bank was permitted to

proceed against the defaulter for recovery of the

balance amount.

3. The auction purchaser the 5th

respondent in the writ petition has filed the

appeal and the Bench proceeded to pass an interim

stay of further proceedings on 10.9.2007.

4. In the meanwhile, taking note of the

application filed by the defaulter under Section

53 of the Act in respect of the revenue sale held

on 25.4.2007, the collector proceeded to pass an

W.A.No.2216 of 2007 & con. cases

:: 3 ::

order on 12.2.2008 setting aside the auction sale

conducted on 25.4.2007. The collector proceeded

to note from the files forwarded to him as also

from the report of the Tahsildar (RR) that a

valuation of the property which was brought to

sale is not seen to have been done prior to the

auction. Collector went on to express his

opinion that it is doubtful whether the auction

process has been conducted impartially and the

whole proceedings were not transparent. The

collector took note of the offer made by the

additional 8th respondent in W.P.(C)No.16045/07

for purchase at Rs.10 lakhs above the price

quoted by the appellant.

5. For all those reasons, among others,

the collector proceeded to set aside the auction

sale conducted on 25.4.2007 as per Section 53 of

the Act. The collector also issued a direction

to the Tahsildar (RR) to conduct a re-auction.

This order passed by the Collector has been

challenged in W.P.(C)No.10045/08 by the appellant

in W.A.No.2216/07, and in W.P.(C)No.9642/08, by

the additional 8th respondent in W.P.(C)

No.16045/07.

W.A.No.2216 of 2007 & con. cases

:: 4 ::

6. It is necessary to take note of another

development which took place in the meanwhile.

The defaulter, the petitioner in W.P.(C)

No.16045/07 proceeded to discharge the entire

sales tax arrears due to the Government under the

amnesty scheme, 2008. Thereupon, the

requisitioning authority issued a communication

to the Revenue Recovery authority, to lift the

attachment on the premise that there are no

outstanding arrears due from the defaulter.

7. We heard learned counsel on both sides.

8. The direction issued by the learned

single Judge in W.P.(C)No.16045/07 for re-auction

is not necessary at this stage in circumstances

where the defaulter had later discharged the

arrears due to the Government. Even apart from

the direction issued by the learned single Judge,

which is the subject matter of the writ appeal,

the Collector has proceeded to set aside the

auction held on 25.4.2007 and set aside the

proceedings under Section 53 of the Act as per

the order dated 12.2.2008 impugned in W.P.(C)

No.9642/08 and 1004/08. What now survives for

consideration is whether any grounds have been

W.A.No.2216 of 2007 & con. cases

:: 5 ::

made out for interference with the order passed

by the District Collector. We have perused the

order and we take note of the fact that the

defaulter was prompt in approaching the District

Collector on 30.4.2007, to set aside the sale

held on 25.4.2007. We also take note of the fact

that the collector has entered a specific finding

that an evaluation does not seen to have been

done prior to the auction. Collector had rightly

taken note of the fact that a better price was

reported for the property on an earlier occasion.

The collector has the jurisdiction to confirm the

auction or set aside the sale under Section 53 of

the Act. If the collector finds from the

materials available that a better price could

have been obtained for the property, had

appropriate steps been taken by the auctioning

officer in that regard, then he has the power to

set aside the sale and direct re-auction. From a

reading of the order and from the attendant

circumstances, we find that the Collector has

exercised his power in a proper and legal manner.

We also take note of the fact that in the

meanwhile the defaulter had actually remitted the

W.A.No.2216 of 2007 & con. cases

:: 6 ::

amount due to the Government. Therefore, at any

rate, it would not be fair to permit a stranger

auction purchaser to proceed to purchase the

property or permit another stranger to bid for

the property. We find no grounds to interfere

with the order passed by the District Collector

on 12.2.2008 setting aside held on 25.4.2007.

9. But we take note of the fact that

auction purchaser namely the appellant has been

put to certain trouble and as a matter of fact he

had remitted the amount due within the time

prescribed. He has been deprived of the use of

the money deposited by him. In the facts and

circumstances of the case, we are of the view

that he is eligible to be compensated.

10. Accordingly, we direct the petitioner

in W.P.(C)No.16045/07 viz., the 1st respondent in

the writ appeal, to pay the appellant an amount

equivalent to interest at the rate 12%, from

22.5.2007, on the amount deposited by the

appellant in the auction sale held on 25.4.2007.

Such amount by way of interest shall be paid

within two months from today. The interest shall

be payable from 22.5.2007 till the date of

W.A.No.2216 of 2007 & con. cases

:: 7 ::

payment. The State shall also refund the amount

deposited by the appellant as the bid amount,

within two months from today. It is made clear

that if there is any delay on the part of the

State in refunding the amount to the appellant,

the same shall carry interest at the rate of 12%

from the date on which the refund becomes due

till the date of payment. In the facts and

circumstances of the case, we are of the view

that the 1st respondent in the appeal shall also

pay an amount of Rs.1 lakh to the appellant, as

compensation and also to cover the expenses

incurred by the appellant. The said amount of

Rs.1 lakh shall also be paid within the

aforementioned period of two months from today.

The writ appeal is disposed of, subject to the

above directions.

11. For the reasons stated above, W.P.(C)

No.9642/08 and 10045/08 shall stand dismissed,

subject to the modification that the revenue

officers shall not proceed with the re-auction of

the property, on the basis of the direction

issued by the District Collector. But, this

shall be without prejudice to their right to act

W.A.No.2216 of 2007 & con. cases

:: 8 ::

upon a fresh recovery certificate, if any, issued

by the competent authority.

Writ appeal and the writ petitions are

disposed of as above.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE

sk/
//true copy//