IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8476 of 2005(H)
1. SIRAJ HUSSAIN, S/O.V.M.HUSSAIN,
... Petitioner
Vs
1. THE SENIOR MANAGER,
... Respondent
2. THE VILLAGE OFFICER, ERATTUPETTA VILLAGE
3. V.M.ANAZ, S/O.MUHAMMED KHAN,
For Petitioner :SRI.BABU CHERUKARA
For Respondent :SRI.C.K.KARUNAKARAN,SC,DHANALAKSHMI BAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :19/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.8476 of 2005
....................................................................
Dated this the 19th day of June, 2008.
JUDGMENT
The W.P. is filed for lifting attachment imposed by Revenue
Recovery authorities at the request of Dhanalakshmi Bank Ltd. The
petitioner’s case is that petitioner does not owe any liability to the Bank.
However, petitioner is the purchaser of property and the original property
owner is in debt. Naturally the property purchased will be subject to charge
and attachment can be lifted only on clearing the arrears. If petitioner or the
debtor offers payment, I am sure the Bank will grant incentives atleast in the
form of waiver of penal and default interest, provided arrears with contract
rate of interest are paid within a reasonable time. The petitioner is directed
to approach the Bank, clear the liability and get a certificate based on which
attachment will be lifted by the Revenue Recovery authorities.
C.N.RAMACHANDRAN NAIR
Judge
pms