High Court Kerala High Court

Mathew vs Varkey Joseph on 30 January, 2009

Kerala High Court
Mathew vs Varkey Joseph on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3136 of 2009(W)


1. MATHEW, THEVALAKKARA HOUSE,
                      ...  Petitioner

                        Vs



1. VARKEY JOSEPH, PERUMBRAYIL HOUSE,
                       ...       Respondent

2. AVINASH, S/O. GEORGE, VADAYATTUKUNNEL

3. DEPUTY TAHSILDAR, (REVENUE

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :30/01/2009

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No. 3136 of 2009
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 30th day of January, 2009

                                      JUDGMENT

Award is passed against the petitioner’s son by the MACT,

Pala. The complaint of the petitioner is that recovery is directed against the

petitioner for the amount payable by the son of the petitioner, who is

presently employed in Gulf.

2. I heard learned Government Pleader also. In the nature of

the order I propose to pass, I feel that it is not necessary to issue notice to

respondents 1 and 2.

3. If the liability, which is sought to be enforced, is the liability

of the son of the petitioner under the MACT award, certainly, the petitioner

cannot be made liable and the properties of the petitioner cannot be

proceeded against. It is certainly open to the official respondents to proceed

against the property of the person liable under the award. Under the guise

of the property of the person liable, if the property of the petitioner is

attached, being movable or immovable, petitioner has the remedy to move

the authority in terms of the decision of this court reported in M.S.

Khadija v. Dy. Tahsildar (Revenue), Kottayam (1974 K.L.T. SN 3) in

WPC.3136/2009. 2

respect of movables and Section 46 of the Revenue Recovery Act, if it is in

respect of immovable property.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb