High Court Kerala High Court

P.B.Mymoo vs District Collector & Others on 19 November, 2008

Kerala High Court
P.B.Mymoo vs District Collector & Others on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34187 of 2008(T)



1. P.B.MYMOO
                      ...  Petitioner

                        Vs

1. DISTRICT COLLECTOR & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.NAVEEN THOMAS

                For Respondent  : No Appearance

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

 Dated :19/11/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                   W.P.C. NO. 34187 OF 2008 T
                   --------------------------------------
                Dated this the 19th November, 2008

                             JUDGMENT

I heard the learned counsel appearing for the petitioner and

the learned Government Pleader. By consent, the matter is taken

up for final hearing.

2. Petitioner seeks to quash Ext.P1 revenue recovery

notice. Briefly put, the case of the petitioner is as follows:

The respondents are proceeding against the movables of

the petitioner as per Ext.P1 demand notice. The amount is

payable by her son as per the order in M.P. No.1201/07 in M.C.

No.28/2004 on the file of the Family Court, Ernakulam. It is

stated that the property mentioned in Ext.P1 notice belongs to

the petitioner and not of her son and she obtained the same as

per Ext.P2 order. Ext.P2 is an order of the District Collector by

which there is a Government servant quarters at Thrikkakara

allotted to the petitioner.

3. Certainly, the petitioner cannot have any objection to

WPC.34187/08 T 2

the movables belonging to her son being attached. If, on the

other hand, the property of the petitioner is attached, then, as

held by this Court in M.S. Khadija v. Dy. Tahsildar (Revenue),

Kottayam (1974 KLT SN 3 OP No.3073/72), it is for the

petitioner to lay claim before the Officer attaching. In the event

of any such claim being filed, the Officer will look into the same

and take a decision thereon in accordance with law before any

further action is taken.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge