High Court Kerala High Court

Macheri Abdul Razak vs Tahsildar on 8 February, 2011

Kerala High Court
Macheri Abdul Razak vs Tahsildar on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10688 of 2004(V)


1. MACHERI ABDUL RAZAK, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. TAHSILDAR, THIRURANGADI.
                       ...       Respondent

2. DEPUTY TAHSILDAR, (ARREAR COLLECTION)

3. DEPUTY LABOUR COMMISSIONER

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/02/2011

 O R D E R
                    P.R. RAMACHANDRA MENON J.
                   ~~~~~~~~~~~~~~~~~~~~~~~~~~
                    W.P (C) No.    10688 OF 2004
                   ~~~~~~~~~~~~~~~~~~~~~~~~~~
               Dated, this the 8th day of February, 2011

                             JUDGMENT

The petitioner herein was the claimant in W.C.C. No. 129 of 1988

before the 3rd respondent and was awarded compensation in respect

of the injuries, reckoning the disability as 100 %. Being aggrieved of

the said order, the insurer of the employer, who deposited amount on

behalf of the employer, preferred an appeal as MFA 540 of 1990

before this Court. In the course of final hearing, it was observed by the

Division Bench of this Court that the medical evidence revealed only

8% permanent disability and hence the challenge raised by the

insurer/appellant in the appeal had to be sustained in the light of the

decision rendered by a Full Bench of this Court in New India

Assurance Co. Ltd. Vs. Sreedharan (1995 (1) KLT 275). It was also

observed by the Division Bench that, pursuant to the interim order

passed by this Court in C.MP 3102 of 1990, the claimant was

permitted to withdraw a sum of ` 25,000/- from the amount deposited

by the appellant/insurance company and the said amount was much

more than what the claimant would be entitled to, if the compensation

was assessed at 8% permanent disability. It was specifically observed

by the Bench that, since the above amount had already been released

W.P. (C) No. 10688 of 2004
: 2 :

to the claimant, the Court did not wish to pass any order directing the

claimant to repay any amount to the appellant/insurer, thus making it

clear that, the appellant/insurer would be entitled to withdraw the

balance amount deposited with the Commissioner for Workmen’s

Compensation at the time of filing appeal.

2. In spite of specific observation made by the Division Bench of

this Court as per Ext. P1 judgment in MFA 540 of 1990, it appears that,

a requisition was made before the Revenue authorities, pursuant to

which Exts. P3 to P5 notices have been issued under the Kerala

Revenue Recovery Act, seeking to realize a sum of ` 1,00,246/- with

interest and collection charges, which made the petitioner to approach

this Court by filing the above writ petition wherein interim order of stay

was granted. It is stated in the counter affidavit filed by the second

respondent that the revenue recovery proceedings were initiated

pursuant to the requisition made by the Deputy Labour Commissioner,

Kozhikode, i.e. 3rd respondent, stating that, there was an excess

payment to the said extent. But, the 3rd respondent has not filed any

counter affidavit and it is not discernible from the proceedings, whether

the 3rd respondent had released the entire amount deposited by the

insurance company to the petitioner or whether only sum of `.25,000/-

was released pursuant to the interim order passed by this Court in

CMP. No. 3102 of 1990.

W.P. (C) No. 10688 of 2004
: 3 :

3. Going by the specific pleadings raised by the petitioner,

particularly in paragraph 2 of the writ petition that, this Court while

passing Ext. P1 judgment in MFA did not direct the petitioner to repay a

sum of ` 25,000/- received by him (by virtue of the interim order in

CMP 3102 of 2009) and the materials on records, it is revealed that the

the recovery proceedings are bad in law.

4. In the above circumstances, Exts. P2 to P5 notices issued

under the Kerala Revenue Recovery Act are set aside. However, it is

made clear that, if any amount over and above the said amount of `

25,000/- has been released to the petitioner pursuant to the deposit

effected by the insurance company before the 3rd respondent, the said

extent of excess payment, which came to the hands of the petitioner

could be recovered after issuing necessary clarification from the

requisitioning authority; by issuing a fresh notice pointing out the

actual facts and figures. The Writ Petition is disposed of with the above

declaration.

P. R. RAMACHANDRA MENON, JUDGE

kmd