High Court Kerala High Court

K.T.Ittyavirah vs The Dy. Tahsildar-Revenue … on 19 January, 2007

Kerala High Court
K.T.Ittyavirah vs The Dy. Tahsildar-Revenue … on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12441 of 2005(F)


1. K.T.ITTYAVIRAH, S/O.THOMAS,
                      ...  Petitioner
2. CHACKO THOMAS, S/O.THOMAS,

                        Vs



1. THE DY. TAHSILDAR-REVENUE RECOVERY,
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER (ASSESSMENT),

3. STATE OF KERALA,

4. M/S.FAZIL TRADING CO.RUBBER DEALER,

                For Petitioner  :SRI.C.M.TOMY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMAN

 Dated :19/01/2007

 O R D E R
                              P.R.RAMAN, J.

                       ```````````````````````````

                     W.P.(C) NO. 12441 OF 2005

                       ```````````````````````````

            Dated this the 19th day of January, 2007


                             J U D G M E N T

Petitioners were sureties towards sales tax dues from the

4th respondent. They have executed a joint bond as evidenced by

Exhibit R2(a) for an amount of Rs.15,00,000/-. The 4th respondent

committed default in payment of the sales tax dues. Hence

proceedings were initiated against the petitioners for the

realisation of the entire amount of sales tax arrears due from the

4th respondent. Challenging the proceedings, petitioners has

approached this court as movable properties were under

attachment. During the pendency of this writ petition, petitioners

has paid an amount of Rs.10,000/-. Based on the bond executed,

the maximum liability of the petitioners together can only be

Rs.15,00,000/-, less what has been paid, balance will be

Rs.14,90,000/-. The petitioners are prepared to pay the same in

instalments. A counter affidavit is filed in the matter. There is no

dispute that the bond amount is only for an amount of

Rs.15,00,000/-. Therefore the petitioners are well founded in their

contention that no amount in excess of Rs. 15,00,000/- could be

WPC 12441/2005

: 2 :

recovered from them. Hence the proceedings initiated for

amounts in excess of the amount of Rs.15,00,000/- is clearly

illegal.

2. The revenue recovery proceedings as against the

petitioners is quashed. The petitioners shall pay the balance

Rs.14,90,000/- in ten equal monthly instalments commencing

from 15/2/2007 and thereafter on 15th of subsequent months. In

case of default, it will be open to the authorities to proceed to

recover the balance instalment amount in lump by issuing a fresh

notice in that behalf. The movables shall be released on payment

of the first instalment.

The petitioners shall produce a copy of this judgment before

the respondents for compliance.

Writ petition is allowed to the above extent.

P.R.RAMAN, JUDGE

Rp