High Court Kerala High Court

C.T.Joseph vs Alosious George on 3 August, 2007

Kerala High Court
C.T.Joseph vs Alosious George on 3 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1108 of 2007(S)


1. C.T.JOSEPH, AGED 46 YEARS, S/O.THOMAS,
                      ...  Petitioner

                        Vs



1. ALOSIOUS GEORGE,
                       ...       Respondent

2. GEORGE, SON OF (NOT KNOWN TO THE

                For Petitioner  :SRI.P.M.BENZIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :03/08/2007

 O R D E R
                             A.K.BASHEER, J.
              ----------------------------------------------------------
               Contempt Case (C) No.1108 OF 2007
              ----------------------------------------------------------
              Dated this the 3rd day of August, 2007

                                 JUDGMENT

Having heard learned counsel for the parties, I am not

satisfied that this petition under the Contempt of Courts Act

has to be entertained.

2. However, I am of the view that in the larger interest

of the parties, it will be appropriate if some directions are

issued invoking the jurisdiction under Article 226 of the

Constitution of India, so that the property of the petitioner

which is scheduled to be sold in auction on August 9, 2007

can be saved, if the petitioner is prepared to remit a

substantial portion of the amount.

3. Learned counsel for the Bank submits that the Bank

is interested in getting the money without any further delay.

It is further contended by him that the petitioner has shown

total indifference in making the payment. I do not propose to

go into that area of controversy.

Cont. Case (C)1108/07
:: 2 ::

4. Learned counsel for the petitioner submits that the

petitioner is prepared to remit a substantial portion of the

liability, if so directed. Having heard learned counsel for the

parties, this petition is disposed of with the following

directions:

(a) Petitioner shall remit a sum of Rs.1,00,000/- before

the Bank on or before September 4, 2007, in which

event the sale shall stand adjourned.

(b) The balance amount shall be paid in seven equated

monthly instalments starting from October 5, 2007. If

the petitioner commits default in payment of any one

of the monthly instalments, the Bank shall be entitled

to recover the entire amount in lump by proceeding

against the property.

(c) The Bank shall furnish a statement of account to

the petitioner indicating the exact amount due from

him, including the details regarding interest, within

one week from the date of receipt of a copy of this

judgment.

Cont. Case (C)1108/07
:: 3 ::

(d) It will be open to the petitioner to raise his

objections, if any, to the statement. The Bank shall

hear the petitioner in the light of the objections raised

by him.

(e) Petitioner shall appear before the officer concerned

in the Bank on August 16, 2007 and a decision in the

matter shall be taken by the Bank after hearing the

petitioner.

(f) If the petitioner fails to appear before the Bank as

directed above, or if he fails to remit the sum of

Rs.1,00,000/- on or before the above date, it will be

open to the Bank to proceed with the sale without

affording any further opportunity to the petitioner.

The contempt of court case is closed.

A.K.BASHEER, JUDGE
jes