High Court Kerala High Court

Devadas vs State Of Kerala on 22 July, 2009

Kerala High Court
Devadas vs State Of Kerala on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20451 of 2009(B)


1. DEVADAS, S/O. DARMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE DIST.
                       ...       Respondent

2. THE DEPUTY TAHSILDAR,

3. THE VILLAGE OFFICER, MOOTHAKUNNAM VILLAG

4. UNITED INDIA INSURNACE COMPANY LTD.,

                For Petitioner  :SRI.RAFFEEKH.K

                For Respondent  : No Appearance

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

 Dated :22/07/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 20451 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 22nd day of July, 2009

                               JUDGMENT

The petitioner, who is stated as the owner of the vehicle which

involved in a motor accident and a party to OP(MV) No. 509 of 2004

filed before the MACT, North Paravoor, has approached this Court

challenging Ext.P1 notice issued by the revenue authorities under the

relevant provisions of the Kerala Revenue Recovery Act, in furtherance

to the steps for executing the Award stated as passed by the concerned

Tribunal against the petitioner.

2. Case put forth by the petitioner is that, the motor bike bearing

No. KL7 AQ 1399 owned by the petitioner met with a road traffic

accident on 7.4.2004 causing injuries to a person, which led to filing of

OP(MV) 509 of 2004. The petitioner contends that, he could not appear

before the MACT, as he did not receive any notice from the Tribunal

and the Tribunal passed an Award fixing the liability upon the petitioner;

pursuant to which, Ext.P1 proceedings have been taken by the

Revenue Authority, at the instance of the claimant, for the realization of

the amount stated as due. The only prayer of the petitioner is, to stay

the revenue recovery proceedings so as to enable the petitioner to

challenge the exparte Award passed by the Tribunal; which itself forms

the interim relief sought for as well.

WP (C) No. 20451 of 2009
: 2 :

3. At the very outset, it is to be noted is that there is no ‘main

relief’ prayed in the Writ Petition to set aside the exparte Award. The

only prayer is to stay the consequential proceedings in execution.

Obviously interim relief can only sub serve the main relief and in so far

as the main relief is conspicuously absent, no interim relief can be

granted. That apart, there is a statutory hurdle, in so far as the Award

in OP(MV) can be challenged only by way of appeal under Section 173

and no Writ Petition is maintainable, as made clear by the Apex Court

on many an occasion including in Sadhana Lodh Vs. National

Insurance Company Ltd. and another (2003 (3) SCC 524) .

4. In the above circumstances, no interference is called for. The

Writ Petition is dismissed without prejudice to the right of the petitioner

to pursue other appropriate remedies in accordance with law.

P. R. RAMACHANDRA MENON, JUDGE

kmd