High Court Kerala High Court

M/S. Sakthi Finance Ltd vs State Of Kerala on 26 September, 2008

Kerala High Court
M/S. Sakthi Finance Ltd vs State Of Kerala on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5255 of 2005(A)


1. M/S. SAKTHI FINANCE LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. TAHSILDAR, TIRURANGADI.

3. K. ALAVI HAJI, S/O. KUNHALI,

4. K. MOHAMMED, S/O. ALAVI HAJI,

5. K. HANEEFA, S/O. ALAVI HAJI,

6. K.K. MOHAMMED SHAFI, S/O.KUNHIMOHAMMED

7. K. MUSTHAFA, S/O. K. ALAVI HAJI,

                For Petitioner  :SRI.P.SANTHALINGAM (SR.)

                For Respondent  : No Appearance

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

 Dated :26/09/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO. 5255 OF 2005
                  --------------------------------------------
              Dated this the 26th day of September, 2008

                                JUDGMENT

Petitioner’s case is thsat petitioner has obtained decree against

respondents 3 to 7 who were in debt to the petitioner for the finance

provided by them for purchase of automobiles. However, it is not

known whether decree is executed by the petitioner before the civil

court. In any case, petitioner’s challenge against recovery proceedings

is not maintainable because arrears due to State can be recovered by

attachment and sale of defaulter’s property. If the petitioner had

obtained any attachment before judgment or attachment in execution

proceedings, then property would not have been sold in recovery

proceedings. In any case if petitioner has any charge over the property

sold, which has priority over the Crown debt, petitioner is given

freedom to file claim petition before the second respondent to consider

the same. W.P. is accordingly disposed of directing the second

respondent to consider petitioner’s claim over the Govt.’s dues and if

the petitioner has priority, then second respondent will release so much

2

of the fund based on the priority accepted by him from the petitioner.

Second respondent will communicate his decision within two months

from the date of filing of claim petition by the petitioner.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3