IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35448 of 2009(A)
1. T.T.MAMMED KOYA,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR,
3. KERALA FINANCIAL CORPORATION,
4. DEPUTY TAHSILDAR(RR),
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :09/12/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.35448 OF 2009
------------------------------
Dated this the 9th day of December, 2009
J U D G M E N T
———————-
1. The issue pertains to liability for payment of collection
charges with respect to the revenue recovery proceedings
initiated for realisation of amounts due in the loan account,
availed from the 3rd respondent Corporation. It is admitted case
of the petitioner as well as the 3rd respondent that, the entire
amounts have already been cleared payment on 23.4.2009. The
liability regarding payment of collection charges with respect to
the revenue recovery proceedings, now stands settled through a
Division Bench decision of this court in Usha Mary v. Kerala
Financial Corporation and Others (2009 (4) KHC 254 (DB).
It is observed in the said decision that with respect to KFC and
KSFE, those institutions have their own machinery of recovery,
by utilising the service of officers on deputation from the
Government and that the entire expenses including salary and
maintenance of such establishments are met respectively by the
Corporation and the Enterprises. Therefore it is held that there
is no justification in realising collection charges from those
Corporation or Enterprises, in terms of Rule 5(3) of KRR Rules.
W.P.(C).35448/09-A 2
2. Learned Government Pleader submitted that the
Government is proposing to file appeal from the above said
decision before the Hon’ble Supreme Court. However, as the
legal position stands settled now, the petitioner cannot be held
liable for payment of collection charges or service charges.
3. Accordingly the writ petition is allowed and the
demand for payment of collection charges/service charges is
hereby quashed. The 3rd respondent is directed to release
mortgage if any and to return the title deeds in deposit treating
the loan account as closed. Needless to say that if any expenses
is permissible to be recovered in view of the above decision, the
petitioner shall make payment of the same.
C.K.ABDUL REHIM, JUDGE.
okb