IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24732 of 2010(N)
1. P.J.KURIAKOSE, AGED 72 YEARS,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. DEPUTY TAHSILDAR(RR),
For Petitioner :SMT.P.VIJAYAMMA
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :17/08/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.24732 of 2010-N
----------------------------
Dated this the 17th day of August, 2010.
J U D G M E N T
The petitioner has approached this Court challenging the
recovery proceedings pursued by the respondents against the
properties of the petitioner on the strength of Ext.P4 notice of
attachment issued under the Kerala Revenue Recovery Act, in
respect of the dues stated as to be cleared by the daughter of the
petitioner.
2. The learned counsel for the petitioner submits that, the
petitioner is no way connected with the default of the daughter of
the petitioner, nor had stood as a guarantor to any transaction. The
property concerned covered by Exts.P1 to P3 exclusively belongs to
the petitioner and the defaulter, who is none other than the
daughter of the petitioner does not have any right, title, ownership,
possession or enjoyment with regard to the same, which hence is
not liable to be proceeded against.
3. The learned Government Pleader appearing for the
respondents submits on instructions that, the respondents are
W.P(C) No.24732 of 2010-N 2
intending to proceed only against the properties of the defaulter by
name Swapna Mol, whose name is shown in Ext.P4 notice and that
no steps are being pursued against the petitioner or the properties
of the petitioner, both movables or immovables.
4. In the above circumstances, this Court does not find it
necessary to consider anything else and the Writ Petition is disposed
of, recording the submission made as above, making it clear that
the respondents are at liberty to proceed with further steps for
realization of the amount due from the defaulter Swapna Mol or her
properties, if any.
Sd/-
P.R.RAMACHANDRA MENON
JUDGE
//True Copy//
P.A to Judge
ab
W.P(C) No.24732 of 2010-N 3