High Court Kerala High Court

P.V.Mahesh vs The Deputy Tahsildar on 2 July, 2009

Kerala High Court
P.V.Mahesh vs The Deputy Tahsildar on 2 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18118 of 2009(H)


1. P.V.MAHESH, S/O.P.K.VASU, AGED 35
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE DISTRICT COLLECTOR, TRISSUR.

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/07/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 18118 of 2009
                    ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 2nd day of July, 2009

                              JUDGMENT

The petitioner has approached this Court challenging the

recovery proceedings pursued by the respondents in furtherance of

realization of the amount due from the petitioner in some of the Chits

subscribed from the ‘Sree Thilakam Chits and Kuries’, Kodakara. The

case of the petitioner is that, though the Chits were prized in favour of

the petitioner and the petitioner had effected substantial payments, it

could not be pursued further as the Chit Company subsequently came

to be defunct. The petitioner contends that, at no point of time, had

he ever been served with any notice from the said Company or from the

Official liquidator and hence that there is absolutely no rationale in

proceeding with the coercive steps.

2. The first respondent has filed a statement pointing out the

relevant facts and figures, asserting that the petitioner was a chronic

defaulter. Despite the service of notice in the relevant proceedings, it

was never honoured, under which circumstances, there was no other

alternative but for moving the machinery under the Kerala Revenue

Recovery Act, pursuant to the requisition made by the Official liquidator.

The first respondent has also produced copies of the relevant

proceedings issued from the office of the Official liquidator and also the

WP (C) No. 18118 of 2009
: 2 :

order passed by this Court on 1st June, 2006 in C.C. 229 of 2005 in

C.P. 1 of 2000, whereby the liability was cast upon the petitioner in the

Writ Petition.

3. Considering the facts and circumstances, there is absolutely

no ground for interference. However, taking note of the persuasive

submissions made by the learned counsel for the petitioner, the

petitioner is permitted to clear the entire outstanding liability by way of 3

equal monthly installments. Subject to the above coercive steps are

interfered for a period of 3 months.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd