IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26811 of 2010(B)
1. P.JOHN SAM, AGED 73 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SPECIAL TAHSILDAR,
3. THE VILLAGE OFFICER,
4. CANARA BANK, ALUVA,
For Petitioner :SRI.SABU THOZHUPPADAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :06/09/2010
O R D E R
C.K.ABDUL REHIM, J.
--------------------------------------
W.P.(C).No.26811 of 2010
--------------------------------------
Dated this the 6th day of September, 2010
J U D G M E N T
———————-
Grievance of the petitioner is that respondents
2 and 3 are threatening the petitioner with coercive
steps of attachment and sale of immovable properties
belonging to him, which is situated at his place of
residence. Revenue recovery proceedings in question
was initiated against the son of the petitioner, who had
defaulted repayment of Bank loan availed from the 4th
respondent. It is the contention of the petitioner that
the defaulter son is not residing with him and that the
movables situated in the house does not belong to the
defaulter. However, the petitioner had submitted
Ext.P2 objection before the 1st respondent with copy
thereof endorse to respondents 2 & 3. It is for the
concerned authorities dealing with the revenue
recovery proceedings to decide the question as to
whether the movables which are sought to be attached
W.P.(C).26811/10-B -2-
belongs to the defaulter or not.
2. Under the above circumstances the writ petition
is disposed of directing the 2nd respondent to consider and
to take appropriate decision on Ext.P2 submitted by the
petitioner, after affording an opportunity of personal
hearing. A decision in this regard shall be taken at the
earliest, at any rate within a period of one month from the
date of receipt of a copy of this judgment.
3. Till such time a decision is taken by the 2nd
respondent as directed above, movables situated in the
house belonging to the petitioner shall not be proceeded
against. It is made clear that this will not preclude the
authorities from proceeding against properties if any
belonging to the defaulter, either immovables or movables,
apart from those articles contained in the house wherein
the petitioner is residing.
C.K.ABDUL REHIM, JUDGE.
okb