High Court Kerala High Court

Sri.M.Kasim vs State Of Kerala on 30 August, 2010

Kerala High Court
Sri.M.Kasim vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23168 of 2010(U)


1. SRI.M.KASIM, AGED 72 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,

                For Petitioner  :SRI.C.AJITH KUMAR

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :30/08/2010

 O R D E R
                         C.K. ABDUL REHIM, J
                         ------------------------------------
                     WP(C) NO. 23168 OF 2010
                     --------------------------------------------
             Dated this the 30th day of August, 2010

                                 JUDGMENT

The petitioner is challenging Ext.P1 demand notice issued under the

provisions of the Kerala Revenue Recovery Act, for realisation of a sum of

Rs.44,160/-. According to the petitioner, before issuing Ext.P1, he has not

been served with any notice of demand and that he was totally unaware

about the nature of the amount sought to be recovered. On behalf of the

second respondent, a statement was filed which revealed that the

petitioner while working as Tahsildar, Karunagappally, was personally

implicated in a suit filed by a person claiming damages on account of

some unauthorised official actions, as second defendant. The said suit,

O.S. No. 228/1995 was decreed by the Additional Sub Court, Kollam,

holding that the defendants are liable for payment of Rs.96,000/- along

with interest to the plaintiff. Government is the first defendant in the suit, in

which Ext.P1 judgment and decree was passed. It is stated that the

defendants have taken up the decree in appeal before this Court in RFA

460/2003, which was unsuccessful.

2. It is further mentioned in the statement when revenue

recovery steps were initiated by the Government against co-defendants

in the suit, WP(C) No. 10964/2007 was filed by them before this Court and

2
WP(C) No. 23168/2010

this Court had restrained such action, clarifying that only if the Government

discharges the liability under the decree it will be open to take any steps

against other defendants. It is further stated that after satisfying the decree,

the Government initiated proceedings to recover the amount from all the

co-defendants on a proportionate basis. One of the co-defendants again

challenged the recovery steps in WP(C) No. 1179/2010. Annexure R2(c) is

the judgment in that Writ Petition. This Court, referring to judgment in WP

(C) No. 10964/2007, held that the Government having satisfied liability

under the decree is very much entitled to get the due amount recovered

from the petitioner therein. It is observed that by virtue of the joint and

several liability created under the decree, the petitioner therein become a

debtor to the Government and in such circumstance, the Government is

justified in resorting to machinery under the Kerala Revenue Recovery Act

for realising such amounts.

3. The petitioner had filed a reply affidavit narrating facts leading

to filing of the civil suit and contending that the petitioner was not actually

liable for payment of damages, which is decreed in the civil suit. It is also

contended that the petitioner was not having proper notice with respect to

the civil suit as well as with respect to the appeal filed before this Court. I

am afraid, I cannot consider such contention in this Writ Petition, since the

decree has already attained finality. The petitioner by name was implicated

3
WP(C) No. 23168/2010

as defendant in the suit as well as in the appeal and as such the decree is

binding on him. The decree cannot be reviewed or reconsidered in this Writ

Petition. If the petitioner has got any case that either the decree in the civil

suit or the judgment in the appeal was happened to be issued without

notice to him, his remedy lies elsewhere.

4. Having considered nature of the liability as well as Annexure

R2(c) judgment passed by this Court, I am of the opinion that the dispute

raised against the liability is un-sustainable. However, it is noticed that

before initiating the steps for revenue recovery, the requisitioning authority,

who is the Tahsildar, Karunagappally, has not raised any demand against

the petitioner. As rightly contended by learned counsel for the petitioner the

judgments in WP(C) No.10964/2007 or WP(C) 1179/2010 are not binding

on the petitioner as he was not a party to those proceedings. I am of the

opinion that the petitioner should be provided with an opportunity to raise

objections if any available against the liability, before proceeding with the

recovery steps.

5. Under such circumstance, the petitioner can raise objections

against the liability fixed upon him in this regard. If the petitioner makes any

such objection before the Tahsildar, Karunagappally, within a period of two

weeks from today, the same shall be considered and a speaking order

need be issued on the same. The recovery steps initiated pursuant to the

4
WP(C) No. 23168/2010

impugned notice shall be kept in abeyance until such proceedings is

finalized. Needless to mention that amount if any paid by the petitioner will

be appropriated subject to decision taken on the basis of such objections to

be submitted.

The Writ Petition is disposed of as above.

C.K. ABDUL REHIM
JUDGE
dnc