High Court Kerala High Court

Jose G. vs The Kerala Financial Corporation on 1 September, 2008

Kerala High Court
Jose G. vs The Kerala Financial Corporation on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21662 of 2008(D)


1. JOSE G., S/O GREGORI,
                      ...  Petitioner

                        Vs



1. THE KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. CHIEF MANAGER,

                For Petitioner  :SRI.P.KESAVAN NAIR

                For Respondent  :SRI.M.M.SAYED MUHAMMED, SC, KFC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/09/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.21662 OF 2008
              ----------------------------------------
              Dated this the 1st day of September, 2008

                            JUDGMENT

The petitioner availed of a loan from the 1st respondent

Kerala Financial Corporation. He defaulted repayment of the

same. The KFC initiated revenue recovery proceedings.

Thereafter, the petitioner availed benefit of One Time Settlement

Scheme and repaid the entire amounts due. The petitioner’s

grievance in this writ petition is that in spite of clearing of the

entire dues, the KFC is not releasing the security documents

demanding collection charges also. The petitioner submits that in

so far as the petitioner has paid the amount directly to the KFC

without intervention of the revenue authorities he is not liable to

pay any collection charges. The petitioner also relies on the

decision of this Court in Bhaskaran V. Sub Registrar [2005(3)

KLT 150].

2. I have heard the learned counsel for the KFC as well

as the learned Government Pleader appearing for the 3rd

W.P.(c)No.21662/08 2

respondent. The learned Government Pleader on instructions

submits that apart from issuing notice under Sections 7 and 34

of the Kerala Revenue Recovery Act, no further steps have

been taken by the revenue authorities in this regard.

3. In the above circumstances, I am satisfied that the

dictum laid down in Bhaskaran’s case squarely applies to the

facts of this case. However, the learned Standing Counsel for

the KFC submits that in view of the recent amendment to the

Kerala Revenue Recovery Act, the revenue authorities may

insist on the KFC paying the collection charges. I am of

opinion that once the defaulter is not liable to pay collection

charges, the collection charges cannot be realised from the

Requisitioning Authority also. That being so, the revenue

authorities cannot realise collection charges from the 1st

respondent also.

Accordingly, the writ petition is disposed of declaring that

the petitioner is not liable to pay any collection charges in this

matter and directing respondents 1 and 2 to release the

security documents, if all other amounts other than collection

W.P.(c)No.21662/08 3

charges have been fully paid off. This shall be done within a

period of two weeks from the date of receipt of a copy of this

judgment.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.21662/08 4