High Court Kerala High Court

T.P.Abdul Majeed vs The State Bank Of Travancore … on 11 February, 2008

Kerala High Court
T.P.Abdul Majeed vs The State Bank Of Travancore … on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4840 of 2008(A)


1. T.P.ABDUL MAJEED,ANAPPARAKKAL,
                      ...  Petitioner

                        Vs



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

2. THE SPECIAL TAHSILDAR, REVENUE RECOVERY

3. MALABAR CHIT FUNDS PVT. LTD ,

4. M/S.M.V.TRADERS, RAMANATTUKARA,

5. K.K.ABDUL MAJEED, AGED 40 YEARS,

6. P.P.IBRAHIMKUTTY,S/O. THURAVAYIKUTTY,

7. HUSSAIAN MASTER,S/O.AYAMMADKUTTY,

8. THE DISTRICT, COLLECTOR

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/02/2008

 O R D E R
                             M.N.KRISHNAN, J.

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

                        W.P.(C) No.4840 OF 2008

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

             Dated this the 11th day of February, 2008


                              J U D G M E N T

This writ petition is preferred with a prayer to direct the

Subordinate Judge, Quilandy to consider and pass orders in

Ext.P3 and to keep in abeyance the sale of the petitioner’s

property as per Ext.P2 notice. The grievance of the writ

petitioner is that he has filed an application under Insolvency Act

as I.P.No.1/2007 and it is pending before the Subordinate Judge,

Quilandy. Now the property is sought to be sold in execution of

a decree and if materialise without considering the objections

under Ext.P3, it will result in injustice and therefore prays for a

direction to the court to consider Ext.P3 and thereafter only to

order sale. There is some force in the said contention. So I

direct the learned subordinate judge, Quilandy to consider the

objections raised by the judgment debtor under Ext.P3 and pass

appropriate orders. In the light of this direction the sale which

is posted on 12.2.2008 be deferred till decision is taken after

considering Ext.P3 objection.

The writ petition is disposed of as above.

(M.N.KRISHNAN, JUDGE)

ps