High Court Kerala High Court

Johny Thomas vs The Kerala State Financial … on 18 July, 2008

Kerala High Court
Johny Thomas vs The Kerala State Financial … on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19500 of 2005(V)


1. JOHNY THOMAS, AGED 47, S/O.EYO THOMAS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FINANCIAL ENTERPRISES
                       ...       Respondent

2. THE BRANCH MANAGER, KERALA STATE

3. THE SPECIAL DEPUTY TAHSILDAR,

                For Petitioner  :SRI.SHAJI CHIRAYATH

                For Respondent  :SRI.A.K.JOHN, ADDL.SC., KSFE LTD.

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :18/07/2008

 O R D E R
                    C.N.RAMACHANDRAN NAIR, J.
                           ----------------------
                       WP(C) No.19500 of 2005
                    ------------------------------------
               Dated, this the 18th day of July, 2008

                             J U D G M E N T

At the time of filing the writ petition itself, petitioner’s case

was that respondents were not receiving the amount offered by

petitioner on account of dispute about the actual amount payable.

Even though, this Court directed the KSFE to receive Rs.9,46,498/-

from the petitioner vide order dated 30/06/2005, learned counsel

submitted that petitioner has paid more than Rs.10 lakhs and

settled full liability. Title Deeds are also stated to be released to

petitioner. However, petitioner’s grievance is that even though

payments are made voluntarily, collection charges are recovered by

KSFE contrary to Rule 5 of RR Rules. This Court has consistently

taken the view that if payments are made voluntarily and directly,

the debtor should not be subject to recovery towards collection

charges. In the circumstances, this writ petition is disposed of

directing KSFE to adjust full payments against dues and if there is

any collection charges recovered from petitioner from voluntarily

payments made by him to refund the said amount. If KSFE has

paid the amount to the Government, petitioner will be entitled to

WP(C) No.19500/2005
-2-

refund of the collection charges so recovered and paid. There will

be also direction to the concerned Branch Manager of KSFE to give

detailed statement to petitioner showing the collections and

adjustments made within a period of two weeks from the date of

production of a copy of this judgment. Refund of collection charges

also should be made within a period of two months from the date of

production of a copy of this judgment either by KSFE or by the

Tahsildar.

The writ petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg