High Court Kerala High Court

M/S.Sundaram Finance Ltd vs The Tahsildar on 18 November, 2008

Kerala High Court
M/S.Sundaram Finance Ltd vs The Tahsildar on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 2972 of 1998(D)



1. M/S.SUNDARAM FINANCE LTD
                      ...  Petitioner

                        Vs

1. THE TAHSILDAR, KOLLAM
                       ...       Respondent

                For Petitioner  :SRI.V.R.VENKATAKRISHNAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :18/11/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
               -----------------------------------------------
                          O.P. No. 2972 of 1998
               -----------------------------------------------
              Dated this the 18th day of November, 2008

                             J U D G M E N T

M/s.Sundaram Finance Ltd., a public limited company engaged in

the business of financing by hire purchase and otherwise is the

petitioner in this original petition under Article 226. The respondents

were originally (1) the revenue recovery Tahsildar, Kollam (2) the

Kerala State Industrial Development Corporation (3) the Sun

Refineries (P) Ltd., Kollam represented by its Director one

D.Ravindran and (4) the State of Kerala. Later one R. Kumaresan,

R.Ganesh Sundar and D.Raveendran, Directors of Sun Refineries (P)

Ltd. were impleaded as additional respondents 5 to 7. The case of the

petitioner is that in the course of its business the third respondent

approached them for finance and as a consequence, hire purchase

agreements were entered into in respect of the machineries detailed

in the hire purchase agreement. The third respondent agreed to abide

by all the terms of the hire purchase agreement and under these

agreements an amount of nearly more than Rs.37 lakhs is due to the

petitioner company from the third respondent by way of instalment.

According to the petitioner, besides the hire purchase agreement an

additional letter of guarantee, guaranteeing payment of the amounts

O.P.N0. 2972/98
-2-

due under the hire purchase agreements was also executed in favour

of the third respondent. It is stated that the directors of the third

respondent company created a mortgage by deposit of title deeds

relating to the properties belonging to the Directors themselves

personally and these properties are situated in Sy. Nos. 7316, 7317

and 7318 of Thrikkadavoor Village within the limits of Thrikkadavoor

Panchayat in Kollam District. The petitioner came to know that the

third respondent had already borrowed money from the 2nd respondent

KSIDC in respect of the machineries which are subject to the hire

purchase agreement in their favour. While matters stood so, the first

respondent revenue recovery Tahsildar came forward with a plea that

large amounts are due to it by way of salestax arrears from the third

respondent to the 4th respondent State of Kerala. The grievance of the

petitioner is that the first respondent in spite of the mortgage of the

immovable properties by deposit of title deeds in petitioner’s favour

claimed priority under section 26B of the Amended Kerala General

Sales Tax Act, 1963. Petitioner points out that the mortgage in their

favour was executed as early as 25-8-1994 and a substantial portion

of the sales tax arrears allegedly due to the Government arose much

later than 25-8-1994 when the mortgage in favour of the petitioner

O.P.N0. 2972/98
-3-

was executed. The petitioner relies on section 2C of the Act (Amended

Kerala General Salestax Act, 1963) and contends that the liability of

the Directors of the Company are subject to the provisions of the

Companies Act in respect of liability to tax. The third respondent’s

liability, it is pointed out, is not unlimited, but it is limited only to the

assets of the company. It is contended that the property belonging to

the Directors personally cannot be proceeded against for the alleged

arrears of salestax because there is no provision in the Memorandum

of Articles of Association of the third respondent company indicating

unlimited liability. The Articles of Association of the Company is

produced by the petitioner along with I.A. No.10408 of 2006. The

Articles of Association does not say that the liability of the Directors is

unlimited . Petitioner relies on Section 322 of the Companies Act and

contends that section 26C of the Amended Kerala General Salestax

Act will not be attracted and that the first respondent is not entitled to

place reliance on the same. The petitioner also submits that based on

the mortgage the petitioner company filed O.S.107 of 1997 on the files

of the Sub Court, Kollam and obtained a decree against the third

respondent for recovery of a sum of Rs.26,84,254.81 with interest at

23% per annum. It is submitted that to the above judgment and

O.P.N0. 2972/98
-4-

decree the Directors of the third respondent company were also

parties and suffered the decree. Copies of this judgment and decree

are produced by the petitioner along with IA. No.11832 of 2005.

According to the petitioner, they are entitled to realise the decree debt

in O.S.107 of 1997 by sale of the properties described in schedule-B to

the decree and hence they filed the original petition seeking the

following relief:

1. Issue a writ of prohibition seeking to restrain respondents 1
and 2 from proceeding with the properties situated in Sy.
Nos. 7316, 7317 & 7318 (ReSy. No. 443/14 & 15) situated in
Thrikkadavur Panchayat and Village, for the alleged amounts
due from the 3rd respondent to the 2nd respondent;

2. for a declaration that the sale of the properties shall not
proceeded with and for a further declaration that until the
rights of the petitioner are established and satisfied
respondents 1 and 2 shall not proceed with the sale of the
properties mentioned above; and

3. for the issue of any other appropriate writ, direction or order
as may be deemed fit and necessary in the circumstances of
the case to meet the ends of justice.

2. The contentions raised on behalf of respondents 1 and 4 are

that the mortgage decree obtained by the petitioner will not absolve or

override the crown priority available under section 26B an 26C of the

K.G.S.T. Act. On behalf of R1 and R4 the first respondent has filed a

counter affidavit on 20-11-2000. It is contended therein that the third

O.P.N0. 2972/98
-5-

respondent is a registered dealer doing business in refined oil is in the

practice of purchasing refined oil from outside the State in bulk and

effecting sales of small quantities after packing. The third respondent

is an assessee on the rolls of Assistant Commissioner (Assessment),

Special Circle, Kollam. He filed returns claiming exemption as a

medium small scale industrial units. As there was no manufacturing

activity involved in the business his claim for exemption was rejected.

Accordingly final assessment for the year 1994-95 and provisional

assessments for the years 1995-96 and 1996-97 were completed. As

the third respondent failed to pay the tax it was advised for revenue

recovery and it is based on the revenue recovery requisition that

notices were issued under sections 7 and 34 to the third respondent.

It is also contended that since the transaction between the petitioner

and third respondent is one of hire purchase there is no debtor and

creditor relationship between them. It is pointed out that a total

amount of Rs.4.22 crores is due from the third respondent by way of

salestax arrears. Under section 44 of the Kerala Revenue Act, the

Government revenue has got first charge over the property of the

defaulter. The counter affidavit refers to Supreme Court judgment and

contends that the action of the respondents in attaching the property

O.P.N0. 2972/98
-6-

for sale for realisation of the salestax arrears is valid.

3. To that counter affidavit, the petitioner filed a reply affidavit

reiterating their contentions. It is pointed out that the third

respondent Sun Refineries appear to have started functioning only

from 10-7-1994 and it is therefore un-understandable as to how there

could be an assessment for the year 1994-96. Ext.P4 copy of the

invitation card relating to the inauguration of the factory of the third

respondent is produced. Ext.P3 produced along with the original

petition is referred to and it is submitted that Ext.P3 will reveal a

declaration of the owners of the property of their intention to create an

equitable mortgage by deposit of title deeds. Petitioner is a mortgagee

and a secured creditor in 1994 itself and has a precedence and priority

over the claims of respondents 1 and 4.

4. The second respondent KSIDC has filed a counter affidavit. It

is contended therein that the second respondent had granted term

loan of Rs.90 lakhs to the third respondent company on the security of

mortgage of immovable properties of land and buildings and

hypothecation of all movable assets. As security for the said loan an

agreement of hypothecation was executed by the third respondent

company on 24-8-1993 charging and hypothecating all the movable

O.P.N0. 2972/98
-7-

assets of the company including all movable plant and machineries etc.

The hypothecation and charge created by the third respondent

company on the said immovable and movable assets have been duly

registered with the Registrar of Companies on 26-8-1993. The

petitioner has no manner of right or claim in respect of the immovable

properties mortgaged to the 2nd respondent and the movable assets

hypothecated and charged to the 2nd respondent. The claim of the

petitioner that hire purchase agreements are executed and certain

items of machineries are said to be covered by the hire purchase

agreement executed long after purchase of the machineries and

equipments. It is pointed out that the petitioner has filed OP. No. 5822

of 1997 against the second respondent. In that O.P. the second

respondent has filed a detailed counter affidavit and seeks leave to

refer to the said counter affidavit. The alleged hire purchase

agreements are all subsequent to the purchase of the machineries as

per invoices in the name of the 3rd respondent company and

hypothecation and charge executed and created by the third

respondent company in favour of the 2nd respondent. Even the

registration of charge under section 125 of the Companies Act is long

after and subsequent to registration of charge made by the 2nd

O.P.N0. 2972/98
-8-

respondent regarding the movable and immovable properties of the

third respondent company. It is then pointed out that the third

respondent company has been ordered to be wound up by the

Company Court in C.P. No. 29 of 1998 and thereafter the Official

Liquidator has taken possession of the immovable and movable

properties and assets of the company from the second respondent on

1-9-2003. Thus whatever immovable and movable properties taken

over by the 2nd respondent under section 29 of the State Financial

Corporations Act have been taken over by the Official Liquidator

pursuant to orders of the Company Court. The company court

directed the second respondent to meet the security expenses and

advertisement expenses for sale of the properties mortgaged and

hypothecated to the 2nd respondent . If at all the petitioner has any

claim it has to be made to the Official Liquidator since he is the

custodian of the immovable and movable properties of the third

respondent company.

5. On 1st August 2006 an additional counter affidavit is filed on

behalf of R1 and R4. It is stated that this additional counter affidavit

is being filed after ascertaining the registration and assessment history

of the 3rd respondent from the office of salestax assessing authority for

O.P.N0. 2972/98
-9-

traversing various allegations in the writ petition as well as in the reply

affidavit. Exts. R1(a) and R1(b) are true copies of security

bonds/additional security executed by D.Raveendran, R.Kumaresan

and Soman Pillai, Directors of the third respondent company and it is

submitted that it was against these security bonds that salestax

registration was given to the third respondent company. The

executants of R1(a) and R1(b) are wholly liable to discharge the entire

tax liability of the assessee company. At the time of registration

enquiry they have agreed before the officer to ensure payment of the

tax dues by the assessee and in default by themselves and the

assessing officer had recorded their such statements on 23-7-1993.

Exts.R1(c) and R1(d) are true copies of the statements of

D.Raveendran, Ganesh Sundaram and R.Kumaresan. R1(e), R1(f)

and R1(g) respectively are the assessment orders passed by the

assessing authority against the third respondent company for the

assessment years 1994-95, 1995-96 and 1996-97 respectively dated

11-10-96, 31-1-2000 and 29-3-2001. These assessment orders have

become final and under section 23(3) of the KGST Act the third

respondent company owes the Government a sum of Rs.2,53,76,586/-

by way of tax dues and interest. Recovery proceedings initiated

O.P.N0. 2972/98
-10-

against third respondent company and properties of Raveendran,

Ganesh Sundaram and Kumaresan is perfectly legal and in order. The

statutory liability of the company and its directors is now clear from

the terms of section 26B and 26C of the KGST Act. The liability of the

guarantors is absolute and de hors the provisions of the Companies

Act. The plea that there is a prior mortgage and a decree in favour of

the petitioner will not in any way legally obliterate the preferential

right of the State to recover its salestax dues. Legal position is

settled by a catena of judicial pronouncements.

6. To the above additional counter affidavit the petitioner has

filed an additional reply affidavit. It is contended the security bonds

produced by the first respondent do not touch the points at issue

involved in the O.P. These security bonds are personal bonds and there

is nothing to enable the first respondent to proceed with the realisation

of the alleged arrears from the third respondent by proceeding against

the personal properties of the directors. It is reiterated that these

bonds do not relate to any mortgage or hypothecation of immovable

property. They are all at best personal liabilities which the directors of

the 3rd respondent might have been compelled to undertake to meet

salestax demands but do not touch the points at issue involved in the

O.P.N0. 2972/98
-11-

original petition. These bonds do not stipulate an undertaking by

which the immovable properties of the directors of the company are

made liable. These bonds and the so called depositions do not relate

to any immovable properties and the mortgage effected by the

directors of the company is not affected and the undertakings before

the salestax department and other incidental matters do not at all, go

to show that the personal properties of the directors of the 3rd

respondent are also liable for any alleged demands made by the

salestax department.

7. Respondents 5 to 7 have filed additional counter affidavit

which deals with Exts.R1(a) to R1(d) produced from the side of the

Government. It is contended that in none of the above documents the

additional respondents have given any undertaking as the Government

contends. It is submitted that no statement than what is produced as

Exts.R1 (a) to R1(d) have been given before any authority. In the

circumstances the contention of the Government that Kumaresan and

Soman Pillai have given separate undertakings on 1-4-1995 before the

Salestax Officer agreeing for prior charge on their properties in the

event of there being tax arrears for the company can only be false. It

is also contended that these additional respondents have resigned

O.P.N0. 2972/98
-12-

from the company on 2-8-1996 consequent to which they filed Form

No.32 before the Registrar or Companies on 3-8-1996 and had

informed the Salestax Officer about their resignation on 5-8-1996.

The first assessment for the year 1994-95 was conducted only on 19-

9-1996 subsequent to the resignation of these respondents. Section

26B and 26C were amended with effect from 1-4-1999 and as the

amendment is only prospective and since the respondents had

resigned prior to the amendment and even prior to the issuance of

assessment orders the amendment will not bind these respondents

and the contention raised on this basis is legally unsustainable.

8. In the light of the above additional counter affidavit from

respondents 5 to 7 respondents 1 and 4 have filed another additional

counter affidavit. The filing of a further additional counter affidavit is

explained by pointing out that since the assessing authority, the

Salestax Officer, First Circle, Kollam was not made a party in the

original petition the details of the undertaking which was given by

Sri.Kumaresan and Soman Pillai before the Addl. Salestax Officer,

Kollam could not be placed on record. Ext.R1(h) and R1(i) dated 1-4-

1995 are produced as the separate undertakings given by

Sri.Kumaresan and Soman Pillai before the Salestax Officer agreeing

O.P.N0. 2972/98
-13-

prior charge on their property in the event of company making default

in payment of taxes. It is pointed out that these undertakings are

incorporated in the assessment records in page Nos. 315 and 317. It

is argued on the basis of R1(h) and (i) that the guarantors have

expressed their willingness in unequivocal terms, to part with their

property in the event of default by the company of the salestax dues.

9. Extensive submissions were addressed before me by

Sri.V.R.Venkitakrishnan, senior counsel for the petitioners,

Sri.V.V.Ashokan, then Special Govt. Pleader, Taxes and after him by

Sri.K.P.Pradeep Spl. Govt. Pleader (Taxes). Sri.M.Pathrose Mathai,

senior counsel addressed me on behalf of the KSIDC and Sri.V.G.Arun,

learned counsel for additional respondents 5 and 7 also addressed me.

The submissions were on the basis of the pleadings raised by the

parties and Sri.V.R.Venkitakrishnan relied on the judgment of the

Supreme Court in Dena Bank v. Bhikhabai Prabhudas Parekh & Co.,

(2000)5 SCC 694 and the judgment of the Division Bench of this

Court in Sherry Jacob v. Canara Bank, 2004(3) KLT 1089.

Sri.V.V.Ashokan, then Spl. Govt. Pleader, Taxes in his submissions

would refer to the judgment of the Division Bench of this Court in

South Indian Bank Ltd. v. State of Kerala, 2006(1) KLT 65 and the

O.P.N0. 2972/98
-14-

judgment in State of Kerala v. Rajmohan Cashew (P) Ltd. 2005(2) KLT

131. Sri.K.P.Pradeep, Spl. Govt. Pelader, Taxes in his submissions

referred to the judgment of the Division Bench of this Court in South

Indian Bank Ltd. v. State of Kerala, 2006(1) KLT 65, the judgment of

the Division Bench of this Court in Hamsa v. Asst. Commissioner,

2008(3) KLT 180, the judgment of the Supreme Court in Dena Bank v.

Bhikhabai Prabhudas Parekh & Co.(2000)5 SCC 694, the judgment of

the Supreme Court in State Bank of Bikaner & Jaipur v. National Iron &

Steel Rolling Corporation and others, (1995) 2 SCC 19, the judgment

of the Division Bench of this Court in Jaya v. State of Kerala, 2005(2)

KLT 543, the judgment of this Court in Sherry Jacob v. Canara Bank,

2004(3) KLT 1089 and the judgment of this Court in SBT v. Recovery

Officer, 2007(2) KHC 626. Sri.V.G.Arun in his submissions referred to

the dissimilarities in the signatures of the Directors in the bonds Ext.R1

(b) and R1(d) and in the undertakings Ex.R1(h) and R1(i).

10. I have anxiously considered the submissions addressed at

the Bar in the light of the ratio emerging from the various decisions

cited before me. I am of the view that the petitioner cannot be granted

any relief in view of law as settled by the Supreme Court though the

common law doctrine of priority of crown debts would not extend to

O.P.N0. 2972/98
-15-

providing preference in crown debts over secured private debts. The

Supreme Court in State Bank of Bikaner & Jaipur v. National Iron and

Steel Rolling Corporation, (1995) 2 SCC 19 analysed the scope of

statutory charge over the earlier mortgage and after referring to the

judgment of the Court in Dattatreya Shanker Mote v.Anand

Chintaman Datar, (1974) 2 SCC 799 reiterated that the charge is a

wider term as it includes also a mortgage, in that, every mortgage is a

charge, but every charge is not a mortgage. It was held by the court

in the context of the application of the second part of section 100 of

the Transfer of Property Act dealing with charges unenforceable

against a bona fide transferee of the property for value without notice,

that the phrase “transferee of property” refers to the transferee of

entire interest in the property and it does not cover the transfer of only

an interest in the property by way of mortgage etc. Their Lordships

went on to hold that the first charge which is created under section 11

AAAA of the Rajasthan Sales Tax Act will operate on the property as a

whole and not only on the equity of redemption on the property alone

if the property is already under a mortgage in favour of some other

creditor. In fact, a Division Bench of this Court in Sherry Jacob

v.Canara Bank, 2004(3) KLT 1089 following the decisions of the

O.P.N0. 2972/98
-16-

Supreme Court in State Bank of Bikaner & Jaipur v. National Iron &

Steel Rolling Corporation & others, (1995) 2 SCC 19 and State of

Mamdhya Pradesh & another v. State Bank of Indore & others, (2002)

10 KTR 366 (SC) would refer to section 26B of the Kerala General

Salestax Act and observe that the said provision is in pari materia with

section 11 AAAA of the Rajasthan Salestax Act and Section 33C of the

Madhya Pradesh General Salestax Act and held that the statutory first

charge created under section 26B of the KGST Act will prevail over any

charge or right created in favour of the mortgagee/secured creditor. It

has been ruled unambiguously that the statutory first charge shall get

precedence over an existing mortgage right and that the precedence

or priority is not confined to right of redemption alone.

11. The learned senior counsel Mr.Venkitakrishnan’s argument

based on the mortgage decree obtained by the petitioner also will have

to be turned down in view of the decision of this Court in South Indian

Bank Ltd. v. State of Kerala, 2006(1) KLT 65. That was a case where

the mortgage in favour of the bank was of the year 1984 and the civil

court decree was passed in favour of the bank in 1995. The revenue

recovery proceedings and the attachment therein were years after the

mortgage and this court held in the following terms.

O.P.N0. 2972/98
-17-

“Decree passed by the civil court is the formal expression of an
adjudication, which exclusively determines the rights of
parties,but unless and until the decree is executed the Bank
would not procure the property and the State’s overriding rights
would have precedence over that of the Bank. When a first
charge created by the operation of law over any property that
charge will have precedence over an existing mortgage and the
decree obtained by the bank against the mortgagor will not affect
the State since State was not a party to the suit. Decree has only
conclusively determined the right between the mortgagor and
mortgagee, which would not affect the statutory rights of the
State. The expression “rights of parties” used in S.2(2) means
rights of parties to the suit. State which has got a statutory first
charge under S.26B of the K.G.S.T. Act would prevail over the
rights created in favour of the Bank by an unexecuted decree.
The decree obtained by the Bank will not have any precedence
over the first charge created in favour of the State under S. 26B
of the K.G.S.T.Act”

In fact this court also held in the above case that the right of the State

to have priority in the matter of recovery of sales tax from the

defaulters over the equitable mortgages created by them in favour of

Banks and financial institutions is no more res integra and that the

Supreme Court has already recognised the statutory first charge in

respect of salestax arrears. In fact the above decision is referred to by

a Division Bench of this Court in State of Kerala v. Rajmohan Cashew

(P) Ltd. 2005(2) KLT 131also. It is to be noted in this context that the

constitutionality of section 26A of the KGST Act, 1963 was upheld by

this court by judgment in Jaya v. State of Kerala, 2005(2) KLT 543

wherein it has been held inter alia that section 26A does not restrict or

O.P.N0. 2972/98
-18-

purport to impose any restriction on any freedom of trade by the

citizen of the country, but only to safeguard public interest. This court

in State Bank of Travancore v. the Revenue Recovery Officer and

others, 2007(2) KHC 626 would consider whether the RDB Act can

have any overriding effect over the Kerala General Sales Tax Act. This

court held that the purpose of the RDB Act which is applicable to the

banking institutions is only for speedy recovery of the amounts due to

them and not for creation of any statutory charge for banks or

financial institutions. In the absence of any conferment of statutory

charge neither the banks nor financial institutions can have any priority

over the statutory first charge which is applicable to the Government

under the KGST Act.

12. One of the arguments addressed by the learned senior

counsel which was shared by Mr.V.G.Arun, counsel for the additional

respondents was that section 26B which was introduced by the Finance

Act 1999 cannot have any retrospective operation and therefore the

amounts due to the petitioner company under the decree passed by a

competent civil court should be allowed to be recovered. It is difficult

to accept the above argument since I find that the Supreme Court in

State of Madhya Pradesh v. State Bank of Indore, 126 STC 1 dealing

O.P.N0. 2972/98
-19-

with section 33C of the Madhya Pradesh General Sales Tax Act, 1958,

a provision which is almost identical to section 26B of the Kerala

General Sales Tax Act would held as follows:

“In respect of the 2nd respondent’s sales tax dues, the State
claimed a first charge under Section 33-C upon the machinery in
priority to the charge held by the Bank. The trial court and the
High Court did not accept the State’s submission in this behalf.
In the view of the High Court, the bank’s charge on the
machinery was created on 5th September, 1974, that is, prior to
the enforcement of Section 33-C, and the subsequent loans
taken on January 23, 1979 and January 25, 1979 did not alter
the position in favour of the State. In its view, “the charge
created once remained valid and operative till repayment of the
loan as borrowed.” The High Court also took the view that the
appeal before it was flawed because it challenged the judgment
of the trial court and not its decree.

Section 33-C creates a statutory first charge that prevails
over any charge that may be in existence. Therefore, the charge
thereby created in favour of the State in respect of the sales tax
dues of the 2nd respondent prevailed over the charge created in
favour of the bank in respect of the loan taken by the 2nd
respondent. There is no question of retrospectivity here, as, on
the date when it was introduced, Section 33-C operated in
respect of all charges that were then in force and gave sales tax
dues precedence over them. This position in law is discussed in
detail in the judgment of this Court in Dena Bank v. Bhikhabhai
Prabhudas Parekh & Co.
(2000) 5 SCC 694.”

It is then held by the Supreme Court that as on the date when the

statutory provision was introduced the provision operates in respect

of all charges that were then in force and gave salestax dues

precedence. This judgment in my opinion is applicable to the facts of

O.P.N0. 2972/98
-20-

this case and in view of the applicability of Section 26B of the KGST

Act no priority can be claimed by the petitioner over the properties

proceeded by the Government for recovering the salestax dues even if

there is prior mortgage and an unexecuted decree.

13. The argument of Mr.V.G. Arun and the learned senior

counsel Mr.V.R.Venkitakrishnan on the basis of section 322 of the

Companies Act also has to fail. This is a case where the Directors in

their personal capacity have guaranteed assured due payment of the

tax dues payable by the company. The explanation offered by the

State for not producing the undertakings submitted by the Directors

earlier is convincing.

14. The argument of Mr.V.G.Arun highlighting the dissimilarity

in the signatures on Exts.R1(h) and R1(i) and the circumstance of

those documents not being filed in the 1st instance does not impress

me. R1(h) and R1(i) do fasten personal liability upon the directors.

The result of the above discussion is that the O.P. fails and will

stand dismissed.

(PIUS C.KURIAKOSE, JUDGE)
ksv/-

O.P.N0. 2972/98
-21-

PIUS C.KURIAKOSE, J.

O.P. No. 2972 OF 1998

JUDGMENT

18th November, 2008