High Court Kerala High Court

M.S.Sukumaran vs State Of Kerala on 25 November, 2010

Kerala High Court
M.S.Sukumaran vs State Of Kerala on 25 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28517 of 2010(L)


1. M.S.SUKUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF INDUSTRIES AND COMMERCE,

3. THE GENERAL MANAGER,

4. THE DISTRICT COLLECTOR,

5. THE TAHSILDAR (R.R.),

6. THE COMMERCIAL TAX OFFICER,

7. THE VILLAGE OFFICER,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :25/11/2010

 O R D E R
                     C.K.ABDUL REHIM, J
                ---------------------------------------
                  W.P(C) No.28517 of 2010-L
                ----------------------------------------
        Dated this the 25th day of November, 2010.

                         J U D G M E N T

Petitioner is the Managing Partner of a firm which

established an industrial unit in the ‘Industrial Development

Area’ at Kanjikode, Palakkad. The unit became defunct

since 1999 onwards, but revived functioning during the year

2005. With respect to settlement of arrears of sales tax due

from the firm, application was submitted before the 6th

respondent, seeking benefits under the Amnesty Scheme, as

provided under Section 23B of the KGST Act. The said

application was rejected as per Ext.P3 letter assigning the

reason that, the amount in arrears, “are in the stage of

bought-in-land by the revenue authorities”.

2. It is stated that with respect to amounts due for

the years 1988-89 and 1989-90, revenue recovery steps

were initiated against the petitioner, and the industrial land

of the unit was attached and put to public auction. Invoking

Section 50 of the Kerala Revenue Recovery Act, the

W.P(C) No.28517 of 2010-L 2

Government had purchased the land for a sum of Rs.1/-, on

11.11.1999. Subsequently, the sale was confirmed as per

the order of the Sub Collector, Palakkad issued dated

10.12.1999.

3. According to the petitioner, the industrial land in

question, which was purchased by the Government was not

a land upon which the petitioner was having title. It is

stated that the land in question was the property of the

Industries Department. Eventhough the petitioner had

remitted value of the land to the Industries Department in

instalments, the Revenue Department has not transferred

the title, on issuing ‘patta’ for assignment. It is stated that,

the authorities of the Industries Department had taken up

the matter with the 1st respondent and it was clarified that

the land in question belonged to the Industries Department.

4. However, a request submitted by the petitioner

for re-conveyance of the land was rejected by the 1st

respondent stating the reason that the re-conveyance can

be effected only if such application made within a period of

W.P(C) No.28517 of 2010-L 3

two years, as stipulated by the Government in a circular

issued in this regard.

5. Question to be considered in this writ petition is

as to whether the rejection of application submitted for the

benefit of Amnesty Scheme was legal and justified. The

benefit was denied to the petitioner solely on the ground

that, property belonging to the petitioner was taken over by

the Government as bought-in-land. The question remains as

to whether the petitioner was the owner of the property

and as to whether the Government was justified in

purchasing the land invoking Section 50 of the Kerala

Revenue Recovery Act. The dispute in this regard need not

be resolved in this writ petition, because that is not the

issue involved herein. Whether the denial of benefit under

the Amnesty Scheme was justified, even assuming that the

property was belonging to the petitioner. In such a case the

property became vested in the Government, when it was

purchased invoking Section 50 and when the said purchase

was confirmed by the competent authority. Going by

W.P(C) No.28517 of 2010-L 4

provisions contained in Section 23B, the benefit of Amnesty

Scheme could not be denied merely because certain

properties belonging to the defaulter had already been

purchased by the Government under Section 50. Once the

sale is complete ownership of the petitioner will stand

transferred to the Government and such property can never

be construed as an asset belonging to the petitioner. In

such case the petitioner cannot be considered as a person

having assets, having valuation of more than the amount for

which the arrears need be settled under the scheme.

6. Therefore, there is no justification in denying

benefit of Amnesty Scheme, on the ground that the revenue

recovery proceedings had culminated in purchase of land

belonging to the petitioner under Section 50 of the Kerala

Revenue Recovery Act. Further, even if the Government

had purchased the land invoking Section 50 of the Kerala

Revenue Recovery Act, the petitioner continues to be a

defaulter and he is in arrears of the entire amount, less the

amount of Rs.1/- for which the land was purchased.

W.P(C) No.28517 of 2010-L 5

Therefore, the request for benefit under the Amnesty

Scheme could not be denied. On a perusal of the relevant

provisions, it is evident that the reason mentioned in Ext.P3

is not sustainable.

7. Under the above circumstances, I am of the view

that Ext.P3 is unsustainable in the eye of law. Therefore,

Ext.P3 is hereby quashed. The 6th respondent is directed to

re-consider the application for Amnesty Scheme, on the

basis of the observations made above and to pass orders

thereon, after affording an opportunity of personal hearing

to the petitioner, at the earliest possible, at any rate within

a period of two weeks from the date of receipt of a copy of

this judgment.

8. It is made clear that, I have not expressed any

opinion with respect to the right of the petitioner for getting

the bought-in-land re-conveyed or with respect to rights of

the Government in purchasing the land invoking Section 50

of the Act. It is for the Government to take appropriate

decision based on communications issued by the authorities

W.P(C) No.28517 of 2010-L 6

of the Industries Department. It is also left open to the

petitioner to approach the Government seeking re-

conveyance, if the Government takes a stand that the

purchase under Section 50 was valid, after remittance of

the arrears under the Amnesty Scheme. However, it is left

open to the Government to take a decision in such case

depending upon the policy of the Government in such

matters.

The Writ Petition is disposed of with the above

directions.

Sd/-

C.K.ABDUL REHIM
JUDGE

//True Copy//

P.A to Judge

ab

W.P(C) No.28517 of 2010-L 7