Kerala High Court
Sreejesh vs Bank Of India on 24 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17513 of 2009(H)
1. SREEJESH, S/O.VELUTHEDATH GOPALAN,
... Petitioner
Vs
1. BANK OF INDIA,
... Respondent
2. T.MURALEEDHARAN,
3. C.R.UMADEVI,
4. N.P.JAIFER, S/O. MAMUKKOYA,
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 17513 of 2009
--------------------------
Dated this the 24th June,2009
J U D G M E N T
Petitioner claims to be an owner in possession of
20.25 cents of property, which is covered by Exhibits P1
and P2 documents. It seems that the property was
mortgaged in favour of the 1st respondent Bank and the
Bank after obtaining a decree brought the property to
sale. Petitioner contends that the property is worth Rs.50
lakhs and was sold only for an amount of Rs.16,15,000.
Since the sale has been held under the orders of the Civil
Court, it is up to the petitioner to approach the Civil
Court itself for setting aside the sale. With liberty to the
petitioner to do so, the writ petition is disposed of.
(V.GIRI,JUDGE)
ma
2
3