High Court Kerala High Court

K.Ramachandran vs The Revenue Divisional Officer on 29 November, 2010

Kerala High Court
K.Ramachandran vs The Revenue Divisional Officer on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14427 of 2008(P)


1. K.RAMACHANDRAN,S/O.VESUAMMA,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE TAHASILDAR,

3. ASSAINAR,THOZHALIL HOUSE,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :29/11/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No.14427 OF 2008
              .........................................................................
                  Dated this the 29th November , 2010

                                   J U D G M E N T

The petitioner, who is a partner of a firm and an assessee

before the concerned Sales Tax authorities, owned an extent of

45 cents of land in the concerned village, which was sought to be

proceeded against at the instance of the said authorities for

realisation of a sum of ` 6,67,472/- due from the firm by name

‘Geetha Matches’. Though the sale was notified to be held on

28.11.2007, it did not take place on that date and was

adjourned to 13.12.2007, on which date, the property was bid by

the third respondent for a paltry sum of ` 80,000/-. Stating that

the sale was conducted clandestinely without proper notice and

further that the property was having very high market value

and that the sale of a portion of the property itself would satisfy

the entire liability, the petitioner preferred Ext. P1 application to

set aside the sale before the first respondent. But the first

respondent considered the matter and dismissed the same as per

Ext. P2 dated 20.02.2008, which in turn is under challenge in this

Writ Petition.

2. When the matter came up for consideration before this

W.P.(C) No.14427 OF 2008

2

Court on 09.05.2008, the following interim order was passed:

“Admit. Issue urgent notice to respondents

returnable in two weeks. There will be an interim

stay of the confirmation of the revenue sale in

favour of the 3rd respondent pursuant to Ext. P2

order in the event of the petitioner remitting a sum

of Rs.2 lakhs within 3 weeks from today with the

2nd respondent. It is made clear that if the sale

has already been confirmed, the delivery of the

property to the 3rd respondent shall stand stayed

subject , of course, to the fulfilment of the condition

specified above. “

3. Despite service of notice, nobody has entered

appearance on behalf of the third respondent, who is stated as

the successful bidder.

4. After hearing the learned Counsel for the petitioner and

the learned Government Pleader appearing for the respondents 1

and 2, this Court finds that the petitioner is very much having an

alternate remedy under Section 83 (1) of the Revenue Recovery

Act by filing a Revision before the Commissioner for Land

Revenue and if for any reason it goes against the petitioner, he is

having a further revisional remedy before the Government as

W.P.(C) No.14427 OF 2008

3

provided under Section 83(2) of the very same enactment.

5. In the said circumstance, this Court does not propose to

go into the merits of the case and the petitioner is relegated to

avail the said statutory remedy in accordance with law. Taking

note of the fact that the Writ Petition was admitted by this Court

and is pending from 09.05.2008, the petitioner is permitted to

file the statutory revision petition as above within ‘one month’

from the date of receipt of a copy of the judgment. If any such

petition is filed, the same shall be treated as a valid petition filed

within time and the concerned authority shall consider the same

and pass appropriate orders, after giving an opportunity of

hearing to all concerned; including the petitioner and the third

respondent, within a further period of ‘three months’ thereafter.

Status quo, as on today, shall continue till the proceedings are

finalised as above.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk