High Court Kerala High Court

Lakshmanan Pillai vs Union Of India on 26 March, 2009

Kerala High Court
Lakshmanan Pillai vs Union Of India on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 12917 of 2002(K)


1. LAKSHMANAN PILLAI, AGED 68 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. COMPETENT AUTHORITY,

3. DISTRICT COLLECTOR, VANCHIYOOR,

4. S. MUTHUSWAMY, S/O. SUBRAMONIAN ACHARY

                For Petitioner  :SRI.K.L.NARASIMHAN

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI, SCGSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/03/2009

 O R D E R
                               S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        O.P. No. 12917 of 2002
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 26th    March, 2009.

                              J U D G M E N T

The petitioner claims to be a bona fide purchaser of a property

in respect of which notice under Section 6(1) of the Smugglers and

Foreign Exchange Manipulators (Forfeiture of Property) Act, 1976

was issued. The petitioner’s contention is that since he is a bona fide

purchaser of the property, unaware of the proceedings under the

Act, he cannot be penalised for the action of his vendor.

2. Learned Assistant Solicitor General submits that the

purchase by the petitioner was after the issue of notice under Section

6(1) of the Act. It is pointed out that under Section 11 of the Act, such

transfers are void. The Assistant Solicitor General also relies on the

decision of the Supreme Court in Aamenabai Tayebaly & others v.

Competent Authority under SAFEMA & others, AIR 1998 SC 484.

3. I have heard both sides.

4. Admittedly, the purchase was after issue of Section 6(1)

notice. Section 11 of the Act reads thus:

“CERTAIN TRANSFERS TO BE NULL AND VOID:- Where
after the issue of a notice under Sec. 6 or Sec. 10, any property
referred to in the said notice is transferred by any mode
whatsoever such transfer shall, for the purpose of the
proceedings under this Act, be ignored and if such property is
subsequently forfeited to the Central Government under Sec. 7,
then the transfer of such property shall be deemed to be null and
void.”

Going by Section 11, any transfer of property by any mode

whatsoever after the issue of a notice under Section 6 of the Act is to

be ignored and if the property is subsequently forfeited to Central

Government under Section 7, transfer of such property shall be

deemed to be null and void. In view of such provision the petitioner

cannot contend that since he was a bona fide purchaser, the property

O.P. No.12917/2002 -: 2 :-

cannot be forfeited. The issue is also covered by the decision in

Aamenabai’s case.

In the above circumstances, I do not find any merit in the

original petition. Accordingly, the original petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/