IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30707 of 2008(E)
1. DEVASIA THACHUKUNNEL
... Petitioner
Vs
1. SPECIAL DEPUTY TAHSILDAR (RR)& OTHERS
... Respondent
For Petitioner :SRI.V.T.MADHAVANUNNI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/10/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.30707 of 2008
==================================
Dated this the 17th day of October, 2008.
JUDGMENT
Petitioner contends that the respondents
have, without authority and jurisdiction,
initiated distress action against the
properties, which belong to him absolutely, for
recovery of arrears of his wife, by way of dues
under the Motor Vehicles Taxation Act. The
only plea, even going by the grounds in this
writ petition, is that his wife Mary Devassia
is doing independent business and petitioner is
not liable for her dues and his property cannot
be attached and sold for dues recoverable from
his wife. This is a plea that the petitioner
has to raise before the appropriate authority
under the R.R.Act, for adjudication, in
accordance with law. On the face of that
WPC30707/08
-:2:-
alternate remedy, this writ petition fails. It
is accordingly dismissed.
Thottathil B.Radhakrishnan,
Judge.
sl.