Citation : 2021 Latest Caselaw 1669 Mad
Judgement Date : 25 January, 2021
1 W.P.(MD)NO.8764 OF 2013
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 25.01.2021
CORAM
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
W.P.(MD)No.8764 of 2013 &
M.P.(MD)Nos.1 & 2 of 2013
The Branch Manager,
The Tamil Nadu Industrial Investment
Corporation Limited,
D.No.1130-C, First Floor,
Opp. To Sothurani, Ramnad-Rameswaram Road,
Bharathi Nagar, Ramanathapuram. ... Petitioner
Vs.
1. The Commercial Tax Officer,
Mudukulathur,
Ramanathapuram District.
2. M/s.A1 Aqua Pipes(India) Pvt. Ltd.,
No.6, Uppoorani East Lane,
Abiramam – 623 601,
Ramanathapuram District. ... Respondents
Prayer: Writ petition is filed under Article 226 of the
Constitution of India, to issue a Writ of Certiorari, calling for
the records pertaining to the impugned sale notice bearing
Na.Ka.No.A3/7/99 dated 03.05.2013 on the file of the first
respondent and quash the same.
For Petitioner : Mr.G.Murugan
For R-1 : Ms.J.Padmavathi Devi,
Special Government Pleader.
***
http://www.judis.nic.in
1/4
2 W.P.(MD)NO.8764 OF 2013
ORDER
Heard the learned counsel on either side.
2. The petitioner had advanced loan to the second
respondent. The petitioner became a secured creditor.
However, this was in the year 1990. The second respondent
had committed default and the petitioner wanted to proceed
against the secured asset. But then, the petitioner was unable
to do so because of the impugned proceedings issued by the
first respondent, namely, the Commercial Tax Officer,
Muthukulathur. The stand of the first respondent is that the
second respondent is a registered assessee and that they are
entitled to proceed against the property in question for
liquidating the sales tax arrears.
3. Now the question is who will have the priority
whether it will be the Tamil Nadu Industrial Investment
Corporation or the Commercial Tax Department. The issue is
no longer res integra. As pointed out by the learned counsel
appearing for the petitioner, the Full Bench of the Madras
http://www.judis.nic.in
3 W.P.(MD)NO.8764 OF 2013
High Court in the decision reported in 2016 (6) CTC
769(Assistant Commissioner(CT) V. Indian Overseas Bank)
had answered the issue in favour of the secured creditor. I had
followed the said Judgment in W.P.(MD)No.19827 of 2018 vide
order dated 09.11.2018.
4. In the recent decision of the Madras High Court,
namely, W.P.No.13385 of 2020, dated 01.10.2020, the very
same issue came up for consideration. I am of the view that
the recent view which favours the secured creditor.
5. Therefore following those precedents, notice
impugned in this writ petition is quashed. This writ petition
stands allowed. No costs. Consequently, connected M.Ps. Are
closed.
25.01.2021
Index : Yes / No
Internet : Yes/ No
pmu
Note : 1. Issue order copy within one day after the same received by the Court Officers Section.
2. In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.
http://www.judis.nic.in
4 W.P.(MD)NO.8764 OF 2013
G.R.SWAMINATHAN,J.
pmu
To:
The Commercial Tax Officer,
Mudukulathur,
Ramanathapuram District.
W.P.(MD)No.8764 of 2013
25.01.2021
http://www.judis.nic.in
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!