Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Kerala High Court

Mohamed Shafi T vs Sub-Registrar on 27 May, 2022

Author: Devan Ramachandran

Bench: Devan Ramachandran

                         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                      THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN

                   FRIDAY, THE 27TH DAY OF MAY 2022 / 6TH JYAISHTA, 1944

                                  WP(C) NO. 7609 OF 2022

PETITIONER:

                   MOHAMED KUTTY
                   AGED 64 YEARS
                   S/O. MOIDEEN HAJI, 5/261A, PUTHUKUDI, PONMUNDAM P.O,
                   TIRUR 676 106

                   BY ADVS.
                   K.SUJAI SATHIAN
                   ASHA MARIAM MATHEWS
                   MARY LIYA SABU
                   VISMAYA VINOD



RESPONDENTS:

        1          SUB-REGISTRAR
                   SUB REGISTRAR OFFICE, KALPAKANCHERY 676 551

        2          TAHSILDAR (REVENUE RECOVERY)
                   TIRUR MINI CIVIL STATION BUILDING, TIRUR, TIRUR TALUK 676 101

        3          ASSISTANT COMMISSIONER
                   INCOME TAX, CENTRAL CIRCLE 2, 7TH FLOOR, AAYAKAR BHAVAN, NORTH
                   BLOCK, NEW ANNEXE BUILDING, MANACHIRA, KOZHIKODE 673 001

                   BY ADVS.
                   ADVOCATE GENERAL OFFICE KERALA
                   JOSE JOSEPH, SC, INCOME TAX DEPARTMENT, KERALA



OTHER PRESENT:

                   SMT K AMMINIKUTTY - SR GP




        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 27.05.2022,

ALONG       WITH   WP(C).7584/2022,   THE    COURT    ON   THE   SAME   DAY   DELIVERED   THE

FOLLOWING:
 WP(C) NOs. 7609 & 7584 OF 2022

                                               2




                         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                      THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN

                   FRIDAY, THE 27TH DAY OF MAY 2022 / 6TH JYAISHTA, 1944

                                  WP(C) NO. 7584 OF 2022

PETITIONER:

                   MOHAMED SHAFI T.
                   AGED 40 YEARS
                   S/O. THULUNADAN KOYA HAJI, TIRUR TALUK, KALPAKANCHERY AMSOM,
                   PARAVANNOOR DESOM P. O., KALPAKANCHERY - 676 551.

                   BY ADVS.
                   K.SUJAI SATHIAN
                   ASHA MARIAM MATHEWS
                   VISMAYA VINOD
                   MARY LIYA SABU



RESPONDENTS:

        1          SUB-REGISTRAR
                   SUB REGISTRAR OFFICE, KALPAKANCHERY - 676551.

        2          TAHSILDAR (REVENUE RECOVERY)
                   TIRUR MINI CIVIL STATION BUILDING, TIRUR,
                   TIRUR TALUK - 676 101.

        3          ASSISTANT COMMISSIONER, INCOME TAX
                   CENTRAL CIRCLE - 2, 7TH FLOOR, AAYAKAR BHAVAN, NORTH BLOCK, NEW
                   ANNEXE BUILDING, MANACHIRA, KOZHIKODE - 673 001.

                   BY ADV P.K.RAVINDRANATHA MENON (SR.)

                   SMT.K.AMMINIKUTTY -SR.GP




        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 27.05.2022,

ALONG       WITH   WP(C).7609/2022,   THE    COURT    ON   THE   SAME   DAY   DELIVERED   THE

FOLLOWING:
 WP(C) NOs. 7609 & 7584 OF 2022

                                      3




                                 JUDGMENT

The petitioners have approached this Court impugning orders issued by the Income Tax Department under the provisions of Section 281B of the Income Tax Act, 1961 through which, their properties have been attached on the allegation that there are arrears of tax due from them.

2. I do not require to indite a long order on the factual matrix involved in these cases because, when this matter was called today, in response to the various submissions made before me by Smt.Vismaya Vinod - learned counsel for the petitioners, the learned standing counsel for the Income Tax Department - Sri.Joe Joseph, submitted that the impugned orders were only provisional and that after the final assessment, all attachments over the property involved have been lifted. He reiteratingly added that the Income Tax Department have no claims over the property as of now.

3. Smt.K.Amminikutty, learned Senior Government Pleader submitted that, in view of the afore submissions of Sri.Joe Joseph, there does not appear to be any legal impediment in consideration of the petitioner's plea by the 1st respondent - Sub Registrar.

Resultantly, I order this writ petition with a direction to the 1 st respondent - Sub Registrar to efface all orders of attachment WP(C) NOs. 7609 & 7584 OF 2022 4 brought on the property at the instance of the Income Tax Department, so as to enable the petitioner to use it without impediment in future.

The afore shall be done within a period of two weeks from the date of receipt of a coy of this judgment.

SD/-

DEVAN RAMACHANDRAN JUDGE rp WP(C) NOs. 7609 & 7584 OF 2022 5 APPENDIX OF WP(C) 7584/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SALE DEED NO.3576/2021 DATED 12.11.2021.

Exhibit P2 TRUE COPY OF THE SALE DEED NO.2197/2015 DATED 25.06.2015.

Exhibit P3 TRUE COPY OF THE TAX RECEIPT ISSUED BY VILLAGE OFFICER, PONMUNDAM, DATED 24.11.2021. Exhibit P4 TRUE COPY OF THE ENCUMBRANCE CERTIFICATE ISSUED BY 1ST RESPONDENT DATED 08.11.2021.

Exhibit P5 TRUE COPY OF THE ORDER NO. ACCC-2/CLT/281B/2017-18 ISSUED BY THE 3RD RESPONDENT DATED 13.11.2017. Exhibit P6 TRUE COPY OF THE VOTERS ID ISSUED BY THE ELECTION COMMISSION OF INDIA TO MR. MOHAMED KUTTY, S/O. MOIDEEN HAJI BEARING NO.IAK0465955, DATED 22.10.2015.

Exhibit P7 TRUE COPY OF THE PAN CARD ISSUED BY THE INCOME TAX DEPARTMENT TO MR. MOHAMED KUTTY, S/O. MOIDEEN HAJI BEARING NO.DSNPP1963H.

Exhibit P8 TRUE COPY OF THE AADHAR CARD, ISSUED BY THE UNIQUE IDENTIFICATION AUTHORITY OF INDIA TO MR. P. K. MOHAMMED KUTTY HAJI, BEARING NO.791525404418. Exhibit P9 TRUE COPY OF THE PAN CARD, ISSUED BY THE INCOME TAX DEPARTMENT TO MR. P. K. MOHAMMED KUTTY HAJI, BEARING NO.AFEPP4646J.

Exhibit P10 TRUE COPY OF THE REPRESENTATION PREFERRED BY THE PETITIONER HEREIN TO THE 2ND RESPONDENT DATED 24.12.2021.

WP(C) NOs. 7609 & 7584 OF 2022 6 APPENDIX OF WP(C) 7609/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SALE DEED NO 4067/2013 DATED 12- 11-2013 Exhibit P2 TRUE COPY OF THE SALE DEED NO 3036/2013 DATED 26- 06-2013 Exhibit P3 TRUE COPY OF THE ENCUMBRANCE CERTIFICATE ISSUED BY 1ST RESPONDENT, DATED 28-12-2021 Exhibit P4 TRUE COPY OF THE ENCUMBRANCE CERTIFICATE ISSUED BY 1ST RESPONDENT, DATED 28-12-2021 Exhibit P5 TRUE COPY OF THE ORDER NO. /ACCC-2/CLT/281B/2017-18 ISSUED BY THE 3RD RESPONDENT Exhibit P6 TRUE COPY OF THE VOTERS ID ISSUED BY THE ELECTION COMMISSION OF INDIA TO THE PETITIONER HEREIN BEARING NO IAKO465955, DATED 22-10-2015 Exhibit P7 TRUE COPY OF THE PAN CARD ISSUED BY THE INCOME TAX DEPARTMENT TO THE PETITIONER HEREIN BEARING NO DSNPP1963H Exhibit P8 TRUE COPY OF THE AADHAR CARD, ISSUED BY THE UNIQUE IDENTIFICATION AUTHORITY OF INDIA TO MR P.K MOHAMMED KUTTY HAJI, BEARING NO 7915 2540 4418 Exhibit P9 TRUE COPY OF THE PAN CARD ISSUED BY THE INCOME TAX DEPARTMENT TO MR. P.K MOHAMMED KUTTY HAJI BEARING NO AFEPP4646