Kerala High Court
M.Ramla vs The Special Deputy Tahsildar on 23 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1851 of 2009(U)
1. M.RAMLA, W/O. F.M. RAZACK,.
... Petitioner
Vs
1. THE SPECIAL DEPUTY TAHSILDAR
... Respondent
2. BANK OF INDIA
3. M.HEMARAJAN, MELOTT HOUSE
For Petitioner :SRI.K.P.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 1851 OF 2009 U
--------------------------------------
Dated this the 23rd March, 2009
JUDGMENT
Petitioner is a guarantor to a loan availed by the third
respondent from the second respondent Bank. The prayer is to
quash Ext.P1. Ext.P1 is a notice issued under Section 7 of the
Kerala Revenue Recovery Act. I had granted an interim order
and I had also granted extension of time for payment. Learned
counsel for the petitioner fairly submits that no amounts have
been paid, despite even extension of time was granted. In such
circumstances, no ground is made out for interference. The Writ
Petition fails and it is dismissed.
Sd/=
K. M. JOSEPH, JUDGE
kbk. // True Copy //
PS to Judge