High Court Kerala High Court

P.Ravindran Nair vs The Deputy Tahsildar (Rr) on 14 August, 2008

Kerala High Court
P.Ravindran Nair vs The Deputy Tahsildar (Rr) on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10138 of 2005(F)


1. P.RAVINDRAN NAIR,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (RR),
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  : No Appearance

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

 Dated :14/08/2008

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                            W.P.(C) No.10138 of 2005
                  ....................................................................
                   Dated this the 14th day of August, 2008.

                                         JUDGMENT

The question raised is whether revenue recovery can be continued

against the petitioner for recovery of amount due under the Criminal Court

order convicting him for offence punishable under Section 138 of the

Negotiable Instruments Act. Even though this court made the complainant

namely, the beneficiary of the judgment as a respondent in this W.P., notice

could not be served because petitioner did not furnish the correct address.

Government Pleader submitted that compensation imposed by the Criminal

Court along with fine could be recovered in recovery proceedings by virtue

of decision of this court. The petitioner has not produced copy of the

judgment of the Criminal Court for this court to examine whether amount

sought to be recovered is only fine or atleast in substance whether it is

compensation. In the absence of the order based on which recovery is

continued, this court cannot decide the matter. If petitioner pleads want of

means for payment, then I do not know what is the grievance petitioner can

have against recovery proceedings because if he has no assets, recovery

also is not possible. In any case since judgment of the Criminal Court is

2

not produced in court, the W.P. is closed leaving freedom to the petitioner

to raise objection against recovery before the first respondent for him to

decide the same before proceeding for recovery.

C.N.RAMACHANDRAN NAIR
Judge
pms