High Court Kerala High Court

Geetha vs Kerala State Housing Board on 3 December, 2009

Kerala High Court
Geetha vs Kerala State Housing Board on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29929 of 2009(I)


1. GEETHA, W/O.K.M.SIVAPRASAD SANTHI,
                      ...  Petitioner

                        Vs



1. KERALA STATE HOUSING BOARD,
                       ...       Respondent

2. THE BRANCH MANAGER,

3. TAHSILDAR (REVENUE RECOVERY), KOLLAM.

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :03/12/2009

 O R D E R
                      C.K. ABDUL REHIM, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (C) No. 29929 OF 2009
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 3rd day of December, 2009

                            J U D G M E N T

Challenge in this writ petition is against revenue

recovery proceedings initiated pursuant to Ext.P1 notice for

realisation of arrears in a housing loan availed by the

petitioner from the second respondent. When the writ petition

came up for consideration on 22.10.2009, this court has

stayed conformation of sale if any, conducted pursuant to

Ext.P1 notice or further actions if no sale is conducted on the

basis of Ext.P1, for a period of one month, on condition of the

petitioner remitting the amount of Rs.15,000/- on or before

15.11.2009. It is reported that the petitioner had failed to

remit the said amount.

2. In the statement filed on behalf of the respondents 1

and 2, it is mentioned that on an earlier occasion when

revenue recovery steps were initiated, the petitioner had filed

a suit before the Sub Court, Kollam as O.S.No.398/2003. The

petitioner had also filed a Writ Petition before this Court on

earlier occasion as WP(C)No.28276/2007. This court by

judgment dated 25.9.2007 issued direction to withdraw the

recovery steps on temporary basis and provided the petitioner

WPC.29929 of 2009
: 2 :

with facility to make payment of loan amount in installments.

Since the petitioner has defaulted in availing the benefit

granted under that judgment, the recovery steps is now being

perused. It is further stated that on 7.9.2009, the petitioner

approached the respondents seeking One Time Settlement of

the arrears and the respondents have intimated the petitioner

about the decisions with respect to One Time Settlement,

wherein considerable reduction to the tune of Rs. 4,21,052/-

was granted.

3. The petitioner has approached this Court with the

present writ petition without divulging all the above facts.

Therefore, the writ petition deserves no consideration. From

the facts stated above it is evident that the petitioner had

approached this Court not with clean hands. Further there is

chronic default from the side of the petitioner in availing any

of the benefit of the earlier judgment, as well as offers made

by the respondent. The petitioner had failed to comply with

the interim condition imposed in this writ petition.

Therefore the writ petition deserves no merit and the

same is hereby dismissed.

( C.K. ABDUL REHIM, JUDGE)

jma