High Court Kerala High Court

Lord Krishna Bank Ltd vs The Tahasildar on 29 February, 2008

Kerala High Court
Lord Krishna Bank Ltd vs The Tahasildar on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 12806 of 2002(Y)


1. LORD KRISHNA BANK LTD.,
                      ...  Petitioner

                        Vs



1. THE TAHASILDAR, KODUNGALLUR TALUK.
                       ...       Respondent

2. C.K. VIJAYAN, S/O. CHERROLIL

                For Petitioner  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

                For Respondent  :SRI.M.C.JOHN

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

 Dated :29/02/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                       O.P. NO. 12806 OF 2002
                 --------------------------------------------
              Dated this the 29th day of February, 2008

                               JUDGMENT

O.P. is filed challenging revenue recovery proceedings for

recovery of arrears of toddy workers welfare fund contribution due

from the defaulter who has borrowed funds from the petitioner by

mortgaging the property. Even though State has priority in recovery

proceedings, the contention of the petitioner is that there is no statutory

charge on the property of defaulter under the Toddy Workers Welfare

Fund Act. I do not think there is any need for this Court to consider the

claim because recovery authorities can consider petitioner’s claim under

mortgage in a claim petition to be filed by the petitioner under Section

46 of the RR Act. O.P. is accordingly disposed of directing the

respondents to consider petitioner’s claim and verify whether there is

charge over the defaulter’s property for recovery of toddy workers

welfare fund contribution by reference to the statutory provisions of the

Toddy Workers Welfare Fund Act. Respondents are directed to take a

decision on the claim petition to be filed by the petitioner before

2

proceeding for sale of the property. If there is no priority for toddy

workers welfare fund dues, and if defaulter is not in any arrears due to

Government, then the Tahsildar lift the attachment and release the

property to the petitioner to proceed in recovery proceedings.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3