High Court Kerala High Court

Ahmed Shaw vs The State Bank Of Travancore on 9 February, 2007

Kerala High Court
Ahmed Shaw vs The State Bank Of Travancore on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4487 of 2007(H)


1. AHMED SHAW, AGED 56,
                      ...  Petitioner

                        Vs



1. THE STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. THE CHIEF MANAGER, CHAVAKKAD BRANCH,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/02/2007

 O R D E R
                 THOTTATHIL B.RADHAKRISHNAN, J

                        -------------------------------------------

                           W.P(C).No.4487 OF 2007

                        -------------------------------------------

                 Dated this the 9th day of February, 2007




                                    JUDGMENT

Heard learned counsel for the petitioner, Adv.Sri.Saji

Varghese for respondents 1 and 2 and learned Government

Pleader for the third respondent.

2. Learned counsel for the petitioner submits that the writ

petitioner, a hardware merchant, suffered a heart attack and is

finding out ways and means to liquidate the entire outstandings

within a period of two months. This is recorded and it is directed

that the impugned proceedings shall not be enforced for a period

of two months on condition that the petitioner deposits an

amount of Rs.1,00,000/- (Rupees One Lakh only) on or before the

date fixed in Ext.P3 for sale. It is further directed that in case

the petitioner commits default in remitting the amount as

aforesaid, he will not be entitled to any fresh notice for any sale.

The writ petition is disposed with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.