IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25624 of 2009(W)
1. N.VIJAYAKUMAR, S/O. NEELAKANDA PILLAI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOTTAYAM
... Respondent
2. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,
3. THE BLOCK DEVELOPMENT OFFICER,
For Petitioner :SRI.HARISH R. MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/01/2010
O R D E R
P.R.RAMACHANDRA MENON, J
-----------------------------
W.P(C) No. 25624 of 2009 -W
------------------------------
Dated this the 8th day of January, 2010.
J U D G M E N T
The case of the petitioner is that the respondents are
proceeding with the coercive steps, invoking the provisions under
the Revenue Recovery Act, without actually fixing the liability and
even without issuing any notice in this regard to the petitioner.
2. The counter affidavit filed by the second respondent says
that the second respondent is not the competent authority for
considering the representation submitted by the petitioner and that,
if the petitioner has any grievance, he has to approach the
requisitioning authority, making clear that the said respondent has
moved the machinery under the Revenue Recovery Act only on the
basis of such requisition made by the third respondent.
3. As a matter of fact, nothing is stated from the part of the
third respondent, despite the service of notice and on what basis
the liability has been fixed upon the petitioner is not discernible
from the materials on record, including the notice issued under the
W.P(C) No. 25624 of 2009 -W 2
Revenue Recovery Act. It is well settled that the steps under the
Revenue Recovery Act can be initiated and pursued only after fixing
the liability under the relevant provisions of law.
In the above circumstances, the respondents having failed to
justify the proceedings under Ext. P3, the same is hereby set aside.
However, this will not preclude the third respondent from pursuing
further steps, so as to have the liability fixed up on the petitioner, if
any, after issuing notice and giving an opportunity of being heard in
this regard.
The Writ Petition is allowed to the above extent. No cost.
P.R.RAMACHANDRA MENON
JUDGE
ab