IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30365 of 2009(M)
1. THAMPY ABRAHAM, AGED 51 YEARS,
... Petitioner
Vs
1. THE THAHASILDAR (RR), PATHANAMTHITTA,
... Respondent
2. VILLAGE OFFICER, KOZHENCHERRY VILLAGE,
3. STATE BANK OF TRAVANCORE,
For Petitioner :SRI.VARUGHESE M EASO
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :24/11/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.30365 OF 2009
------------------------------
Dated this the 24th day of November, 2009
J U D G M E N T
———————-
1. The writ petition is filed challenging the revenue
recovery proceedings initiated against the petitioner, for
realisation of the arrears in a Bank loan account which was
availed from the 3rd respondent.
2. By virtue of an interim order dt.27.10.2009 further
steps of recovery was stayed on condition of the petitioner
remitting an amount of Rs.75,000/- within a period of 3 weeks
therefrom. The petitioner has not complied with the above said
condition nor any petition seeking enlargement of time is filed.
3. Eventhough some dispute is raised regarding
correctness of the amount sought to be recovered, it is not a
matter which can be adjudicated in this writ petition. Therefore,
considering non-compliance of the interim order the writ petition
cannot be entertained even on the question of equity.
4. Hence this writ petition is dismissed.
C.K.ABDUL REHIM, JUDGE.
okb