High Court Kerala High Court

Padmavathy vs State Of Kerala on 4 June, 2008

Kerala High Court
Padmavathy vs State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10842 of 2008(N)


1. PADMAVATHY, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. TAHSILDAR, KUNNATHUNAD TALUK,

                For Petitioner  :SRI.S.DILEEP (KALLAR)

                For Respondent  :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD

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

 Dated :04/06/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No. 10842 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 4th day of June, 2008

                                     JUDGMENT

Petitioner is the widow of late Sri.Madhavan. According to her

she and her husband jointly purchased three and a half cents of property

with a house in it. According to the petitioner, during the lifetime of

Sri.Madhavan, he had executed a Will in favour of the petitioner and she is

in possession and enjoyment of the property. According to her, she is

maintaining her life from the meager income derived from a small shop.

The second respondent has served Ext.P4 recovery notice to the petitioner.

According to the petitioner, it is without giving an opportunity of being

heard to the petitioner. It is her case that she filed Ext.P5 representation.

According to her, the property is not liable for any debt incurred by her son.

Accordingly, she seeks to quash Ext.P4 notice.

2. The additional third respondent, namely, the Welfare Board

has filed a statement inter alia stating that the respondent had initiated

assessment of stage carriage bearing KL-7 D 4118 for the period from 1997-

2004. In order to assess the vehicle notices were issued under Section 8(1)

of the Kerala Motor Transport Workers Welfare Fund Act to

WPC.10842/2008. 2

Sri.M.K.Satheesh to appear for conducting an inquiry in respect of the

employees employed by him in the stage carriage. He appeared and

deposed that he is the registered owner of the stage carriage and he along

with Sri. K.G. Raveendran, Sri. Subramoniam and Sri. Satheesh were the

employees (Ext.R3(a)). Provisional determination order was issued . Since

no objections were filed, the provisional determination order was confirmed

and issued the final determination order dated 29.6.1999. In the appeal

preferred the matter was remanded back. After remand a revised order

dated 31.12.2001 was issued for the same amount. A provisional

determination order dated 30.8.1999 was issued to Sri.Satheesh for the

period 1997-98. Again no objections were filed and the provisional

determination order was confirmed and final determination order was

issued. Sri. Satheesh filed appeal, which is still pending before the

Government. For the periods 2001-2002, 2002-2003 and 2003-2004 final

determination orders were issues. Since Sri. Satheesh did not remit any

amount for the periods from 1997 to 2004, revenue recovery requisition was

issued by the third respondent to the second respondent to initiate recovery

steps against Sri.Satheesh.

WPC.10842/2008. 3

2. There is no challenge against the determination orders,

apparently on the basis of which recovery notices have been issued. I am

not concerned with the correctness or otherwise of the recovery as such.

What is challenged is only the recovery notices. The ground taken is that

the will executed by Sri.Madhavan is apparently in regard to his share to the

property covered by Ext.P1 sale deed.

3. Learned Government Pleader was directed to get instruction

as to why property of the petitioner is proceeded against for recovery of the

amount due from her son. Learned Government Pleader submits that the

petitioner had in fact filed two civil suits and both of them were dismissed

as not pressed. The fact of the filing of the civil suits is not mentioned in

the writ petition. Learned counsel for the petitioner then points out that the

petitioner is a widow aged 65 years and the proceedings may be concluded

in accordance with law. It was argued that having regard to the share of the

petitioner recovery cannot be made. Going by Ext.P3, which is purported to

be the Will, it has only one attesting witness. Learned counsel for the

petitioner is not in a position to tell me how the will can be treated as a valid

will. If that be so, in regard to the right of Sri.Madhavan it must be taken

that Sri.Madhavan died intestate leaving the heirs including the petitioner

WPC.10842/2008. 4

and also her son. If that be so, there cannot be anything illegal in

proceeding against the share of the defaulter for the amount due from him.

Subject to making it clear that proceedings under the Revenue Recovery

Act can be proceeded strictly in accordance with law, the writ petition is

disposed of.

(K.M. JOSEPH, JUDGE)

sb