High Court Kerala High Court

Sameera vs State Of Kerala on 22 August, 2008

Kerala High Court
Sameera vs State Of Kerala on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14036 of 2005(U)


1. SAMEERA, W/O. K.H.ABDUL GAFOOR,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER OF COMMERCIAL TAXES,

3. THE ADDITIONAL SALEST TAX OFFICER,

4. THE DEPUTY THASILDHAR,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

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

 Dated :22/08/2008

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                            W.P.(C) No.14036 of 2005
                  ....................................................................
                  Dated this the 22nd day of August, 2008.

                                         JUDGMENT

The petitioner is challenging recovery proceedings for recovery of

arrears of sales tax due from her husband who is not made a party in this

W.P.(C). Even though petitioner was granted a conditional stay with

direction to remit 15% of the outstanding, Government Pleader reported that

petitioner has not made any payment. In the circumstances, stay was not in

force and therefore, recovery could have been continued. In any case there

is no scope for entertaining challenge against recovery proceedings by this

court because petitioner’s claim over the property can be made before the

4th respondent for him to decide the matter under Section 46 of the Revenue

Recovery Act before selling the property. However, if the property is in the

name of defaulter-husband, then there will be direction to the 4th

respondent to sell the property, if not already sold, without any delay.

Validity of transfer, if any, made to avoid recovery also should be decided

by the Tahsildar.

W.P. is disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge
pms