High Court Kerala High Court

State Bank Of India vs State Of Kerala on 21 November, 2008

Kerala High Court
State Bank Of India vs State Of Kerala on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27042 of 2005(T)


1. STATE BANK OF INDIA, KOTTAYAM BRANCH,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. DEPUTY TAHSILDAR,

4. THE RECOVERY OFFICER,

5. SALES TAX OFFICER,

6. M/S.WOOD SYSTEM (INDIA) PVT. LTD.,

7. MRS.SARAMMA THOMAS, DIRECTOR,

8. PUNNEN P.MARKOSE, DIRECTOR,

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  :SRI.P.RADHAKRISHNAN (1)

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

 Dated :21/11/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                W.P.C. NO. 27042/2005 & 37536/2007
                  --------------------------------------------
               Dated this the 21st day of November, 2008

                                JUDGMENT

Connected cases are filed, one by the creditor-Bank and the other

by the purchaser of properties of defaulter sold by the Recovery Officer

pursuant to the orders of Debt Recovery Tribunal for recovery of

arrears due to the State Bank of India, Kottayam Branch. When

Recovery Officer tried to sell the property, the borrower appears to

have brought to the notice of the Recovery Officer that substantial

amount of sales tax is due to the State Government. Bank therefore

approached this Court for direction to the fourth respondent to sell and

remit the sale proceeds with the Bank. However, this Court taking note

of the prior charge of the State Government directed the Recovery

Officer to retain Rs. 13 lakhs being the approximate sales tax liability

due from the borrower. Accordingly the Recovery Officer sold the

property to the petitioner in WPC No. 37536 of 2007 and after

retaining Rs. 13 lakhs in terms of interim order of this Court dated

9.9.2005, paid the balance to the Bank. Later on 6.2.2008 this Court

2

released the amount to the recovery authorities. So far as WPC

No.27042 of 2005 is concerned, since State Government has priority

over the mortgage debt, sale proceeds are rightly ordered to be adjusted

towards tax liability. Even though counsel for the Bank submitted that

bank’s liability started in 1979 and sales tax liability from 1990-91, I do

not think it makes any difference because recovery and sale took place

in 2006 by which time sales tax liability had accrued on the defaulter.

This Court has taken the view that even the prior charge over the

property under mortgage will not stand in the way of State Government

getting first charge over the borrower’s property. However, since the

same issue is pending before the Supreme Court, it will be open to the

Bank to make claim depending upon the outcome of the decision of the

Supreme, as and when it is rendered. In view of the judgment, the

interim order of this Court directing retention of Rs. 13 lakhs and later

releasing of that amount towards tax liability to the State Government

is perfectly in order. W.P.C.No. 27042 of 2005 is therefore disposed of

making the interim order absolute and part of judgment.

2. So far as WPC 37536 of 2007 is concerned, additional

3

demand of tax which is stated to represent interest is paid only as an

interim arrangement for the petitioner to get mutation done. Petitioner

being the purchaser of the property got the property free of charges

because at the time of sale this Court ordered retension of Rs. 13 lakhs

from out of sale proceeds towards sales tax liability. When this is done

by the Recovery Officer in terms of the interim order, there is no more

charge over the property towards tax liability. Therefore petitioner in

WPC No. 37536 of 2007 is entitled to get release of the deposit

receipts from the Village Officer and Village Officer is directed to do

so on production of a copy of this judgment by the petitioner.

3. Government Pleader submitted that State is entitled to recover

arrears of interest for the balance period. I do not think State after

getting interim orders from this Court on 9.9.2005 can demand interest

on Rs. 13 lakhs either from the Bank or from the purchaser of the

property. Since defaulters have not taken any steps for adjustment of

deposited amount towards tax arrears, interest if any payable is to be

recovered from the defaulters. However, there will be no charge for tax

arrears on the property of the defaulters sold by the Recovery Officer to

4

the petitioner in WPC 37536 of 2007. Recovery authorities are

directed to proceed against borrowers and against their personal assets,

if the same are recoverable under law. W.P.C.No. 37536 of 2007 is

disposed of as above.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

5