High Court Kerala High Court

Chinnamma Simon vs Additional Sales-Tax Officer on 4 December, 2007

Kerala High Court
Chinnamma Simon vs Additional Sales-Tax Officer on 4 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2832 of 2007()


1. CHINNAMMA SIMON,W/O.LATE MATHAI SIMON,
                      ...  Petitioner
2. SURESH SIMON,S/O.LATE MATHAI SIMON,

                        Vs



1. ADDITIONAL SALES-TAX OFFICER,CHENGANNUR.
                       ...       Respondent

2. THE APPELLATE ASSISTANT COMMISSIONER.

3. THE DISTRICT COLLECTOR,PATHANAMTHITTA.

4. THE TAHSILDAR (R.R),KOZHENCHERRY

5. THE VILLAGE OFFICER,NARANGANAM VILLAGE

                For Petitioner  :SRI.LIJU.V.STEPHEN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/12/2007

 O R D E R
                           H.L. DATTU, CJ. & K. M. JOSEPH, J.
                           --------------------------------------------------
                                   W.A. NO. 2832 OF 2007
                           ---------------------------------------------------
                            Dated this the 4th December, 2007

                                            JUDGMENT

H.L. DATTU, CJ.

Questioning the correctness or otherwise of the Order passed by the learned

Single Judge in W.P.(C). No.9782/07 dated 22.3.2007, the petitioners are before us

in this Writ Appeal.

2. The learned Single Judge, by the impugned order, has only directed the

petitioners to execute the Decree said to have been passed by the Munsiff Court,

Pathanamthitta in OS No.92/03.

3. Petitioners were before this Court in O.P. No.9052/03. In the said Writ

Petition, the primary question was the revenue recovery notices issued by the

respondent Authorities (Exts.P2 and P2(a)), for realisation of the sales tax due under

the Kerala General Sales Tax Act. The learned Single Judge by the Order dated

11.8.2005 had disposed of the Writ Petition and in that, had stated as under:

” Petitioners are challenging the recovery

proceedings initiated for recovery of arrears of sales tax due from

the husband of the 1st petitioner. Government Pleader on

instructions submitted that the late husband of the 1st petitioner

during his life time conducted business which led to assessments,

and appeals were dismissed. Thereafter, it appears that he had

filed civil suits, result of which is unknown. In the circumstances,

petitioners are not entitled to challenge the recovery proceedings

for recovery of arrears of sales tax from the estate of the

deceased, whether it is devolved on them or not. Recovery

against defaulter’s property is permissible even after his death by

virtue of Section 20 of the KGST Act. However, following the

amnesty scheme of 2004 not availed by petitioners, petitioners are

given time till 15.11.2005 to clear the arrears with 40% interest

and if payment is made 60% interest will stand waived. If liability

WA NO.2832/07 2

is not settled, recovery proceedings will be continued against the

property of the deceased whether it is devolved on the petitioners

or transferred to any one person. However, the petitioners and

other claimants can file claim petition under Section 46 of the

Revenue Recovery Act which the Recovery Authority will dispose

of with reference to statutory provisions and after hearing the

claimants. The Original Petition is disposed of as above. No

costs.”

4. Before the trial court, for reasons best known, the appellant/petitioners did

not bring to the notice of the court the Order passed in O.P. No.9052/03. That may

be the reason for the trial court in granting the relief sought for by the plaintiffs in the

Suit.

5. In the present Writ Petition filed by the petitioners, the question involved is

the very same revenue recovery notices which were the subject matter in O.P.

No.9052/03. In our view, for the very same cause of action, the writ petitioners could

not have approached this Court by filing a separate Writ Petition. The Writ Petition

so filed by the petitioners is hit by the principles of res judicata. In that view of the

matter, while rejecting the Writ Appeal, we confirm the orders passed by the learned

Single Judge, though on a different footing.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

kbk.