High Court Kerala High Court

Baiju vs The Asst.Registrar Of … on 17 August, 2009

Kerala High Court
Baiju vs The Asst.Registrar Of … on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23476 of 2009(D)


1. BAIJU, S/O.SUDHAKARAN,
                      ...  Petitioner

                        Vs


1. THE ASST.REGISTRAR OF CO-OP.SOCIETIES
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/08/2009

 O R D E R
                     ANTONY DOMINIC, J.
                   ================
                W.P.(C) NO. 23476 OF 2009 (D)
                =====================

           Dated this the 17th day of August, 2009

                        J U D G M E N T

The challenge in this writ petition is against Ext.P16, by

which the mortgaged properties is scheduled to be auctioned on

18/8/2009.

2. On 14/11/99, mortgaging 24.5 cents of property

belonging to the petitioner’s mother, he availed of a loan of Rs.3

lakhs from the respondent Bank. Default was committed and in

ARC 92/02, award favourable to the Bank was rendered by the 1st

respondent. It is stated that in 2002 itself, proceedings were

initiated and at that stage, it would appear that the petitioner’s

mother approached this Court by filing OP No. 5983/03. That

original petition was disposed of by Ext.P3 judgment, where

dealing with the complaint of the petitioner that she was not

served with a copy of the award, award was ordered to be

furnished and proceedings were ordered to be suspended in order

to enable the petitioner therein to avail of her remedies against

the award.

3. Although Ext.P4 award was served on the petitioner’s

WPC 23476/09
:2 :

mother, the matter was not pursued as allowed in Ext.P3

judgment. Neither did the petitioner’s mother liquidate the

liability. Recovery proceedings were initiated by Ext.P5 notice

issued on 16/2/2006 and then the petitioner’s mother submitted

Ext.P6 representation.

4. Subsequently, petitioner’s mother approached this

Court by filing WP(C) No.11929/06. That writ petition was

disposed of by Ext.P7 judgment directing consideration of her

aforesaid representation. In pursuance to the said judgment, the

matter was considered and Ext.P8 was issued quantifying the

liabilities at Rs.5,89,962/- and petitioner’s mother was allowed to

pay the amount in 10 equal monthly instalments.

5. Petitioner states that his mother paid an amount of

Rs.2,94,982 covered by Exts.P9 to P13 receipts. Thus, admittedly

out of 10 instalments, only five were paid and therefore the

liability was not fully discharged. Again, by Ext.P14 notice issued

on 25/5/2007, recovery proceeding were initiated and at that

stage again the petitioner’s mother approached this Court by

filing WP(C) No.20112/07. That writ petition was disposed of by

Ext.P15 judgment, directing that if the petitioner therein

WPC 23476/09
:3 :

liquidates the admitted liability any dispute as to discharge

satisfaction and execution of the award can be decided before the

Sale Officer. It was further directed that if such a dispute was

raised, the same will be disposed of. The direction herein was also

not complied with and it is stated that the mother expired on

15/8/2008. Now recovery proceedings are again continued by

issuing Ext.P16 and it is this notice, which is under challenge in

this writ petition.

6. Admittedly, liability has not been discharged. Award

rendered in ARC 92/02 has not been challenged and has become

final. Instalment facility granted by the Bank has not been

complied with and the direction in Ext.P15 judgment also has not

been complied with. It is despite all this when the sale is to take

place tomorrow, this writ petition is moved today and that too in

the afternoon. On the above facts, I am satisfied that there is no

illegality in the impugned proceedings and this writ petition is an

abuse of court.

Writ petition is dismissed.

ANTONY DOMINIC, JUDGE
Rp