IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1339 of 2009()
1. R.ANILKUMAR
... Petitioner
Vs
1. CORPORTION OF THIRUVANANTHAPURAM
... Respondent
For Petitioner :SRI.SABU GEORGE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/06/2009
O R D E R
S.R.Bannurmath, C.J. & Kurian Joseph, J.
------------------------------------------
W.A.No.1339 of 2009
------------------------------------------
Dated, this the 26th day of June, 2009
JUDGMENT
Kurian Joseph, J.
Appellant is the writ petitioner. He approached this Court
for a direction to the Corporation of Thiruvananthapuram to settle his
bills overlooking the priority. The learned Single Judge dismissed the
writ petition on the ground that the reason projected by the writ
petitioner that his property is being attached and brought to sale for
recovery of arrears due to the Bank is not one covered by Ext.P3 Bench
decision.
2. Sri.N.Nandakumara Menon, learned senior counsel
appearing for the Corporation, submits that the Corporation is not in a
position to pay the money overlooking the priority in view of the
directions in Ext.P3 judgment. But, we find that the grounds in Ext.P3
judgment are not exhaustive. Here is a situation where the residential
house of the appellant/writ petitioner is being proceeded against for
recovery of arrears due to the Bank. On the face of such coercive steps
W.A.No.1339 of 2009
– 2 –
taken by the Bank, it is only just, proper and reasonable that some
precedence is given to the appellant to save his residential property.
3. Therefore, we set aside the judgment of the learned
Single Judge and dispose of the writ petition with a direction to the
respondent Corporation that in the peculiar facts and circumstances of
this case the Corporation shall give precedence to the bills amount due
to the appellant/writ petitioner. The amounts shall be paid to him
within a period of three weeks from today. The Corporation will also
give due intimation to the District Co-operative Bank,
Thiruvananthapuram that the Corporation has taken steps to settle the
bills due to the appellant/writ petitioner so as to enable him to approach
the District Co-operative Bank for availing the benefits under the One
Time Settlement Scheme.
Writ appeal is disposed of as above.
S.R.Bannurmath,
Chief Justice
Kurian Joseph,
Judge
vns