High Court Kerala High Court

George James vs The Deputy Tahsildar (Revenue … on 13 August, 2008

Kerala High Court
George James vs The Deputy Tahsildar (Revenue … on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23969 of 2008(C)


1. GEORGE JAMES
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (REVENUE RECOVERY
                       ...       Respondent

2. THE GEOLOGIST, DISTRICT OFFICE

                For Petitioner  :SRI.GEORGE KURUVILLA(ALAPPUZHA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/08/2008

 O R D E R
                       ANTONY DOMINIC, J.

            --------------------------------------------------------

                      W.P.(C) 23969 of 2008

            --------------------------------------------------------

                    Dated: AUGUST 13, 2008

                               JUDGMENT

The challenge in this writ petition is against

Exts.P8(a) and P8(b).

2. It is seen that the petitioner was issued Exts.P2

and P4 permits on 15.1.2003 and 24.2.2003 respectively for

mining 250 metric tons of sand each. The conditions

specified in the permits include one requiring back filling

of the excavated land. The petitioner did not comply with

that condition of the licences and though the petitioner has

justifications for his default, the fact remains that the

licence conditions have not been complied with. He was

issued Exts.P5 and P6 notices to which Ext.P7 is the reply

that has been given by the petitioner.

3. Now the petitioner has been served Exts.P8(a)

and P8(b) revenue recovery notices issued under secs.7 and

34 of the Revenue Recovery Act for recovery of

WP(C) 23969/08
2

Rs.17,16,302/-, allegedly towards the cost of back filling the

excavated portion of the land. It is challenging Exts.P8(a)

and P8(b), this writ petition has been filed.

4. Though the learned counsel for the petitioner has

urged several contentions impugning the validity of the

revenue recovery proceedings initiated, the only contention

that deserves acceptance is that quantification of the

liability as reflected in Exts.P8(a) and P8(b) is without

notice to him. It is the settled legal position that when the

liability of a defaulter is quantified, he should be put on

notice and that his version should also be taken into

account. This has not been done in this case and for that

reason Exts.P8(a) and P8(b) cannot be enforced.

5. It is directed that the 2nd respondent shall

quantify the liability of the petitioner in pursuance to

Exts.P5 and P6 with notice to the petitioner and thereafter

it will be open to the respondents to recover the dues. It is

directed that such quantification shall be done as

WP(C) 23969/08
3

expeditiously as possible, and at any rate within eight weeks

of receipt of a copy of this judgment. Exts.P8(a) and P8(b)

will stand quashed. Once the liability is quantified as

above, it will be open to the respondents to initiate fresh

proceedings for recovery of the dues..

6. Petitioner shall produce a copy of this judgment

before the 2nd respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE

mt/-