High Court Kerala High Court

St.Johns Projects And … vs State Of Kerala on 29 July, 2009

Kerala High Court
St.Johns Projects And … vs State Of Kerala on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15735 of 2009(J)


1. ST.JOHNS PROJECTS AND CONSTRUCTIONS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. ADDITIONAL TAHSILDAR,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.R.AZAD BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/07/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.15735 OF 2009
                  -------------------------------------------
               Dated this the 29th day of July, 2009


                              JUDGMENT

Heard learned counsel for the petitioner and learned

Government Pleader.

The petitioner purchased an item of property in a sale

under the provisions of the SARFAESI Act. That property falls

within the jurisdiction of the Village Office, Pazhaveedu Village

in Alappuzha District. In terms of the provisions of the

SARFAESI Act and in view of the law governing transfer of

property, the pendency of civil suits or even orders of

attachments have no impact on the right of a transferee under

the provisions of the SARFAESI Act for mutation. Therefore, it is

ordered that the third respondent shall carry out the transfer in

terms of the request of the petitioner and effect mutation in

favour of the petitioner within a period of three weeks from the

date of receipt of a copy of this judgment. The writ petition is

ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.29/7.