IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21904 of 2005(G)
1. KORA ABRAHAM, S/O.KORA, AGED 65 YEARS,
... Petitioner
Vs
1. THE REGSITRAR OF CO-OPERATIVE SOCIETIES,
... Respondent
2. THE SPECIAL SALE OFFICER, MEENACHIL
3. MEENACHIL CO-OPERATIVE AND AGRICULTURAL
For Petitioner :SRI.P.C.HARIDAS
For Respondent :SRI.T.S.RADHAKRISHNA PILLAI
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :19/02/2007
O R D E R
K.Padmanabhan Nair,J.
--------------------------------
W.P.(C).No.21904 of 2005-G
--------------------------------
Dated, this the 19th day of February, 2007
JUDGMENT
Deceased writ petitioner was a guarantor to four loans
availed by his children. Since the debtors committed default, the
Bank initiated steps to recover the amount. At that stage, the
petitioner filed this writ petition for quashing Exhibit P1 order, by
which the properties of the petitioner were brought to sale.
2. This Court passed an interim order directing the
petitioner to deposit Rs.55,000/- per month payable on or before
20th of every month. Admittedly, the petitioner did not comply
with the condition. During the pendency of this proceedings, the
writ petitioner died and his legal representatives got themselves
impleaded. Counsel for the petitioners submits that even if the
Court finds that Exhibit P1 cannot be quashed, a direction may be
issued to the Bank to consider the request of the petitioners for
One Time Settlement. The counsel appearing for the Bank
opposed the prayer on the ground that the writ petitioner was a
wilful defaulter and further he wilfully failed to comply with the
condition imposed by this Court.
W.P.(C).No.21904 of 2005-G
– 2 –
3. It is true that the writ petitioner failed to comply
with the condition. But still, I am inclined to give one more
opportunity to the petitioners to save the property from sale. In
case the petitioners pay an amount of Rupees One Lakh within
one month from today and file an application claiming the
benefit of One Time Settlement, the Bank shall consider the same
and pass appropriate orders in accordance with law.
In the result, the writ petition is disposed of in the
following manner: The prayer to quash Exhibit P1 is refused. In
case the petitioners deposit Rupees One Lakh within one month
from today and makes an application, the Bank shall consider the
request for One Time Settlement and pass appropriate orders
within six weeks from that date. The coercive steps initiated for
sale of the properties shall stand adjourned till the Bank takes a
decision. It is made clear that in case the petitioners fail to
deposit the amount as ordered above, it is open to the Bank to
proceed with the sale of the properties.
K.Padmanabhan Nair
Judge
vku/-