High Court Kerala High Court

T.K.Sainaba vs The Kerala Financial Corporation on 22 February, 2010

Kerala High Court
T.K.Sainaba vs The Kerala Financial Corporation on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5670 of 2010(G)


1. T.K.SAINABA, ARAFA HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. THE DY.TAHSILDAR,

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/02/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                    ---------------------------
                        W.P(C) No. 5670 of 2010-G
             Dated----------------------------2010.
                    this the 22nd day of February,

                            J U D G M E N T

The learned counsel for the petitioner submits that the

petitioner will be satisfied, if the first respondent is directed to

consider and pass appropriate orders on Ext.P4 representation

seeking for appropriate reliefs; particularly in view of the fact that

the sale is notified to be held only on 17.3.2010.

2. Heard the learned standing counsel for the respondent

as well.

3. After considering the rival submissions, this Court

directs the first respondent to consider and pass appropriate orders

on Ext.P4 representation and communicate the outcome to the

petitioner as expeditiously as possible, at any rate on or before

15.3.2010. The petitioner will be liable to satisfy the due amount,

subject to the outcome of the decision as above.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE

ab