High Court Kerala High Court

Baby Thomas vs The Meenachil East Urban … on 20 February, 2007

Kerala High Court
Baby Thomas vs The Meenachil East Urban … on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25332 of 2005(N)


1. BABY THOMAS, S/O.THOMAS, MUTHIRANCHICAL
                      ...  Petitioner

                        Vs



1. THE MEENACHIL EAST URBAN CO-OPERATIVE
                       ...       Respondent

2. THE SPECIAL SALE OFFICER, MEENACHIL

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  :SRI.K.G.ANIL BABU

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/02/2007

 O R D E R
                             KURIAN JOSEPH, J.

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

                       W.P.(C) No.25332 of 2005

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

                       Dated 20th February,  2007.


                                J U D G M E N T

Petitioner approached this Court aggrieved by Ext.P2

proceedings for sale of his property. Learned counsel appearing

for the Bank submits that steps have been taken to realise the

dues in respect of the personal loan availed by the petitioner, on

creation of an equitable mortgage. It is also submitted that

sufficient indulgence was shown to the petitioner on two

occasions earlier also, pursuant to the directions issued by this

Court. Be that as it may, there is an interim order dated

25.8.2005 directing the petitioner to continue to remit at the rate

of Rs.25,000/-. It is also made clear in the order that “if any of the

deposit as aforesaid is not made, this order will stand recalled

automatically”. Learned counsel appearing for the Bank submits

that the petitioner has not complied with the order. If so, being a

self working order, it is for the Bank to pursue the proceedings

from the stage it was stopped. However, it is made clear that the

judgment shall not stand in the way of the petitioner approaching

the Bank and closing the account by availing any of the schemes

WP NO.25332/05 2

for settlement. With the above observation, this writ petition is

dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C)No. of 2002

———————————————-

J U D G M E N T

Dated 20th February, 2007.