High Court Kerala High Court

Siby Jose vs Tax Recovery Officer And Ors. on 9 March, 2006

Kerala High Court
Siby Jose vs Tax Recovery Officer And Ors. on 9 March, 2006
Equivalent citations: 2007 289 ITR 177 Ker
Author: K B Nair
Bench: K B Nair


JUDGMENT

K. Balakrishnan Nair, J.

1. The petitioner is the transferee of the property, covered by exhibit P-1 sale deed, executed by the fourth respondent. The fourth respondent is in default to the Income-tax Department. This writ petition is filed challenging exhibit P-7 communication, issued by the first respondent, stating that the transfer of the property, covered by exhibit P-l, made by the fourth respondent, in favour of the petitioner, is invalid. This is an order on a claim petition filed by the writ petitioner under Rule 11 of Schedule II to the Income-tax Act. Going by exhibit P-7, it would appear that the fourth respondent defaulter has been served with a notice on November 13,1997, itself. Therefore, according to the first respondent, any transfer made thereafter is void, as the fourth respondent is disabled from dealing with his properties. The petitioner seriously attacks the findings in exhibit P-7. According to him, he entered into an agreement in 1993 with the fourth respondent for the purchase of the property. An advance of rupees two lakhs was paid in 1993. The entire sale consideration was paid by 2000. Finally, after filing a suit for specific performance, the sale deed was executed on May 17, 2004. There is no material on record to show that the notice has been served on the defaulter before the execution of the sale deed. So, he contends, exhibit P-7 is invalid.

2. The fourth respondent has filed a counter-affidavit in the writ petition. According to him, the notice regarding default has been served on him only in 1997. But the agreement was executed in 1993.

3. The dispute raised in this writ petition can be more conveniently adjudicated in a suit under Rule 11(6) of the abovesaid Schedule to the Act. The disputed facts cannot be decided in a proceeding under Article 226 of the Constitution of India. Accordingly, the writ petition is dismissed without prejudice to the contentions of both sides and the right of the petitioner to invoke the remedy available under Rule 11(6) of the Act.