High Court Kerala High Court

K.C.Paulose vs State Of Kerala on 28 October, 2009

Kerala High Court
K.C.Paulose vs State Of Kerala on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1832 of 2009()


1. K.C.PAULOSE, S/O.CHACKO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE KERALA STATE HOUSING BOARD,

3. THE ACCOUNTS OFFICER,

4. THE TAHASILDAR, REVENUE RECOVERY,

5. THE VILLAGE OFFICER, MALAYATTOOR.

6. KERALA STATE ROAD TRANSPORT

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :28/10/2009

 O R D E R
              S.R.Bannurmath, C.J. & A.K. Basheer, J.
                   ------------------------------------------
                           W.A.No.1832 of 2009
                   ------------------------------------------
               Dated this the 28th day of October, 2009

                              JUDGMENT

A.K. Basheer, J.

Appellant had availed of a loan from the Kerala State

Housing Board (respondent No.2 herein) way back in the year 1990.

Since he committed default in repayment, recovery proceedings

were initiated against him. However, the appellant has succeeded in

frustrating the Board from effecting recovery thus far by resorting to

some ingenious methods at various stages. He even managed to

mislead this Court at one stage by informing that he would pay off

the entire liability once he gets the retiral benefits which were due to

him from his employer, the Kerala State Road Transport

Corporation. But later, he conceded that though he received those

benefits from the Corporation, he had failed to remit the same to the

credit of the loan account as undertaken by him before this Court.

We do not propose to advert to the chequered history of this

litigation, particularly the dubious methods adopted by the appellant

at various stages of the recovery proceedings at length, since the

W.A.No.1832 of 2009

– 2 –

learned Single Judge has dealt with all those aspects in great detail.

2. Having gone through the entire materials available on

record and having considered the arguments advanced by the learned

counsel whom we appointed on compassionate ground since the

appellant was not in a position to do so, we are fully satisfied that no

interference is warranted with the impugned judgment.

3. However, since it was brought to our notice that the

total liability payable by the appellant to the Board as on today is in

the region of Rs.4.5 lakhs and that the entire mortgaged property

may not have to be sold to recover the debt, a proposal was made to

see whether only a portion of the said property can be put to sale.

This was only to ensure that the appellant does not lose the entire

mortgaged property in this bargain. Therefore, we requested the

learned Government Pleader to get instructions from the Revenue

authorities and find out the feasibility of putting to sale only that

portion of the property which would be sufficient to satisfy the

demand of the Board.

4. Accordingly the Special Tahsildar (Revenue

Recovery), Aluva has reported in his statement that only a portion of

W.A.No.1832 of 2009

– 3 –

the mortgaged property along with the incomplete shop building

need be sold to realise the dues.

5. Admittedly, the appellant has mortgaged only ten

cents of land which belongs to him. However, in view of the

statement filed by the Special Tahsildar, we make it clear that the

revenue sale shall be confined only to that portion of the property

which would fetch the dues payable by the appellant to the Board.

The revenue authorities shall ensure that only that portion of the

property which will be sufficient to realise the debt shall be put to

sale. This shall be done without any further delay on the strength of

the revenue sale notice already published.

With this modification in the impugned judgment of the

learned Single Judge, the writ appeal is dismissed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns