IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33262 of 2006(I)
1. MOHAMMED SALAHUDHEEN,
... Petitioner
Vs
1. THE PERINTHALMANNA SERVICE CO-OP.
... Respondent
2. THE SECRETARY,
3. THE ASSISTANT REGISTRAR OF CO-OP.
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice J.M.JAMES
Dated :14/12/2006
O R D E R
J.M.JAMES, J.
-------------------
W.P.(C). 33262/2006
--------------------
Dated this the 14th day of December, 2006
JUDGMENT
Consequent on Ext.P1 award, passed by the
third respondent, the Assistant Registrar of Co-operative
Societies, execution proceedings had been initiated and
the mortgaged property of the writ petitioner is brought
under sale, as per the sale notice dated 21.11.2006 of
Munsiff Court, Perinthalmanna. The plea of the writ
petitioner is that he may be given an opportunity to
challenge Ext.P1 award and till such time, the proposed
sale of his property may be kept in abeyance.
2. Ext.P1 award was passed on 12.5.2003.
Because of the non payment, the writ petitioner, who is
the surety to the principal debtor, was proceeded against,
including the sale of his property. The auction sale
notification was made on 21.11.2006. From 12.5.2003 till
21.11.2006, the writ petitioner, being the surety, had not
made any remittances. No permission of the Court is
required for filing a revision before the Tribunal, nor
the writ Court is within its power to interfere with the
W.P.(C).33262/2006
2
law of limitation.
3. In such circumstances, without making any
discussion on the merit of the matter, I direct the writ
petitioner to approach the appropriate forum and redress
his grievance. However, in order to enable the writ
petitioner to raise his contentions and to ascertain the
correct amount, due to the first respondent, bank, I
allow three weeks time to initiate appropriate remedy
before the proper forum. During the above period of
three weeks from today, there shall be no sale of the
execution property, scheduled on 18.12.2006.
4. However, I make it clear that if no orders are
obtained from the appropriate forum by the writ
petitioner within the above period of three weeks, the
Execution Court shall proceed with the matter, as per
the law.
The writ petition is disposed of as above.
Hand over.
J.M.JAMES
JUDGE
mrcs