High Court Kerala High Court

M.K. Shaji vs The Recovery Officer on 10 April, 2008

Kerala High Court
M.K. Shaji vs The Recovery Officer on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11102 of 2008(V)


1. M.K. SHAJI, S/O. KUMARAN,
                      ...  Petitioner
2. M.O. KUMARAN, AGED 65 YEARS,

                        Vs



1. THE RECOVERY OFFICER
                       ...       Respondent

2. THE SOUTH INDIAN BANK LTD.,

3. THE MANAGER,

4. SRI.C.K. ABDUL HASIM, S/O.C.P.UNNI,

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  :SRI.GEORGE VARGHESE,SC,SOUTH INDIAN BAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/04/2008

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                     W.P.C.No.11102 of 2008
                  -------------------------------------------
             Dated this the 10th day of April, 2008


                              JUDGMENT

The grounds raised by the petitioners in support of the writ

petition are those on which remedies are available in terms of

the second schedule to the Income Tax Act, including to set aside

the sale on allegation of fraud etc. or for other relief in

accordance to those provisions. After such proceedings before

the recovery officer, the petitioners will have a statutory remedy

by way of an appeal to the Tribunal. Under such circumstances,

it is unnecessary for this Court to exercise discretionary

visitorial jurisdiction on different grounds as are urged, which

included question of facts also.

In the result, the writ petition is dismissed without

prejudice to the right of the petitioners to seek further remedies.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
JUDGE
csl