High Court Kerala High Court

P.Thilakan vs The District Collector on 20 January, 2011

Kerala High Court
P.Thilakan vs The District Collector on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38696 of 2010(J)


1. P.THILAKAN, S/O.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DEPUTY TAHASILDAR (R.R.)

3. THE VILLAGE OFFICER,

4. THE KHADI & VILLAGE AINDUSTRIES BOARD,

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :20/01/2011

 O R D E R
                     C.K.ABDUL REHIM, J
                ---------------------------------------
                  W.P(C) No.38696 of 2010-J
                ----------------------------------------
         Dated this the 20th day of January, 2011.

                         J U D G M E N T

Challenge in this writ petition is against coercive steps

of recovery initiated on the basis of Ext.P4 notice. The

amount was sought to be recovered at the behest of the 4th

respondent, being arrears due under a loan transaction

which was availed by the petitioner and others, for starting

a small scale industrial unit manufacturing aluminium

vessels. It is noticed that the petitioner and others had filed

a civil suit challenging the liability, which ultimately

culminated in a judgment of this Court in R.S.A.No.747 of

2010. While dismissing the second appeal this Court

observed that the 4th respondent had issued a proceeding

permitting waiver of penal interest on the amount due

under the loan transaction and afforded an opportunity to

the petitioner and others for payment of a sum of

Rs.2,48,821/- under the ‘One Time Settlement Scheme’.

Ext.P6 is the proceeding issued by the 4th respondent in this

W.P(C) No.38696 of 2010-J 2

regard. Through Ext.P6, the petitioner was requested to

make payment of the settled amount, on or before

31.12.2010.

2. Considering the facts and circumstances as stated

above, this Court was not inclined to interfere with the

matter, since no legally tenable ground was seen raised in

order to refute the liability in question. However, as a

gesture of indulgence, further coercive steps of recovery

was stayed, subject to condition of the petitioner remitting a

sum of Rs.1 lakh. It is reported that the stipulation has

already been complied with. Limited prayer now raised by

counsel for the petitioner is to permit payment of the

amount in terms of Ext.P6.

3. Learned counsel for the petitioner submits that

the petitioner is ready and willing to pay off the balance

amount covered under Ext.P6, within a short time, in a

phased manner.

4. Eventhough the writ petition observes no merit on

the basis of the contentions raised, I am of the view that

indulgence can be shown in permitting the petitioner to pay

W.P(C) No.38696 of 2010-J 3

off the balance amount outstanding in instalments along

with interest, within a reasonable time.

5. Accordingly, the writ petition is disposed of

directing the respondents to keep in abeyance all further

coercive steps of recovery pursuant to Exts.P4 and P8

notices, provided the petitioner remits the entire balance

amount outstanding under Ext.P6, along with payment of

belated interest if any due, in 3 (three) equal monthly

instalments, falling due on or before 15.2.2011 and on or

before 15th day of two succeeding months.

6. It is made clear that on the event of default in

payment of any one of the instalments, the respondents will

be free to proceed with further steps on the basis of notices

already issued. It is further made clear that the above relief

is granted subject to the condition that the petitioner is

precluded from raising any subsequent challenge against

the proceedings.

Sd/-

                              C.K.ABDUL REHIM
                                    JUDGE

ab                            //True Copy//