High Court Kerala High Court

Josson Jose vs The Deputy Tahasildar (Rr.) on 21 July, 2008

Kerala High Court
Josson Jose vs The Deputy Tahasildar (Rr.) on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24225 of 2005(H)


1. JOSSON JOSE, PUTHUSSERIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHASILDAR (RR.)
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.M.V.PAULOSE

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :21/07/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO.24225 OF 2005
                  --------------------------------------------
                  Dated this the 21st day of July, 2008

                                JUDGMENT

Petitioner is challenging recovery proceedings for recovery of

arrears of electricity dues due from the petitioner’s father. Petitioner

claims to be the owner of the property through Will executed by

defaulter’s mother. However, it is seen from the counter affidavit that

petitioner was 19 years old when the building was constructed in the

property. If property that belonged to the defaulter was transferred

through any dubious method to prevent recovery, then such transaction

can be ignored in adjudication proceedings under Section 46 of the RR

Act and Tahsildar can proceed for recovery against such property.

Since disputed facts are involved, it is for the petitioner to file a claim

petition before the first respondent to consider the same before sale of

the property. I make it clear that property should be sold only if it

belongs to the defaulter or it was transferred by thedefaulter to avoid

recovery. W.P. is disposed of directing the first respondent to consider

petitioner’s objections, and proceed for sale of the property if

permissible after disposing of the petitioner’s objections.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2