IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 1102 of 2007()
1. STATE OF KERALA REPRESENTED BY THE
... Petitioner
Vs
1. KUMARAN (DIED), S/O.KANDAPPAN,
... Respondent
2. MADHAVI, W/O.KUMARAN (DIED),
3. GIRIJA MOHAN, D/O.KUMARAN, RESIDING AT
4. PURUSHOTHAMAN, S/O.KUMARAN, RESIDING
5. CHANDRA BOSE, S/O.KUMARAN,
6. FACT LTD., UDYOGAMANDAL.
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :23/01/2009
O R D E R
HARUN-UL-RASHID,J.
---------------------------
C.R.P.NO.1102 OF 2007
----------------------------
DATED THIS THE 23RD DAY OF JANUARY, 2009
O R D E R
State of Kerala, the first judgment debtor in
LAR.No.522/94 on the file of the Additional Sub Court, North
Paravur, is the revision petitioner herein. According to the revision
petitioner, the entire amount due under the decree was paid after
deducting TDs. It is also stated that the requisitioning authority,
FACT Ltd., Udyogamandal themselves had deducted the TDs and
remitted to the account of Income Tax Department as per Chalan
No.6180 dated 11/11/06. The decree holders contended that the
Land Acquisition Officer had deducted TDs of Rs.6,910/- without
any authority and on the basis of the complaint lodged by them, the
execution court directed the Land Acquisition Officer to offer his
explanation in the matter. The report submitted by the Land
Acquisition Officer was not acceptable and the execution court
ordered deposit of an additional amount of Rs.6,910/-, which is the
-2-
CRP.No.1102/07
amount deducted by way of TDs and deposited with the Income
Tax Department. The learned counsel for the decree holders
submitted that they are not challenging the TDs. According to
them, even after adjusting the TDs, an amount of Rs.15,000/- and
odd is due under the decree as on 19/6/2007 and therefore they
are entitled to realise the said amount.
2. In the circumstances, the revision petitioner and the
decree holders shall submit new calculation statements, if
necessary, before the execution court and the execution court
shall re-consider the matter in the light of the statements to be
filed or already filed and pass orders within a period of three
months from the date of receipt of a copy of this order. Send
back the records immediately.
C.R.P. is disposed of as above.
HARUN-UL-RASHID,
Judge.
kcv.
-3-
CRP.No.1102/07