High Court Kerala High Court

Abdul Majeed Haji T.P vs The Kerala State Financial … on 31 January, 2008

Kerala High Court
Abdul Majeed Haji T.P vs The Kerala State Financial … on 31 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2946 of 2008(A)


1. ABDUL MAJEED HAJI T.P.
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FINANCIAL ENTERPRISES
                       ...       Respondent

2. THE BRANCH MANAGER

3. THE SPECIAL DEPUTY TAHSILDAR

4. P.P.PATHUMMA, NELLEKUNNAN HOUSE

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :SRI.M.L.SAJEEV,SC KSFE

The Hon'ble MR. Justice V.GIRI

 Dated :31/01/2008

 O R D E R
                              V.GIRI, J

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

                        W.P.(C).2946/2008

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

          Dated this  the  31st  day of January, 2008


                            JUDGMENT

In the course of providing guarantee for the fourth

respondent, who had prized two chitties for Rs.6,00,000/-,

petitioner had mortgaged 51 cents of property in

Puduppadi village as a security for re-payment of the loan.

Apparently, there has been considerable default in the re-

payment of the loan. It further seems that the petitioner,

who was independently a subscriber to the chitty for an

amount of Rs.6,00,000/-, had kept the amount in deposit

with the Financial Enterprises. Recovery steps have now

been initiated as against the mortgaged property which is

proposed to be brought to sale on 7.2.2008 as evidenced

by Exts.P1 and P2. In the circumstances, petitioner has

approached this Court.

2. Learned Standing Counsel, on instructions, submits

that an amount of Rs.11,34,000/- (approximate) is due

from the fourth respondent, as on date and therefore,

sale of the mortgaged property seems inevitable. He

W.P.(C).2946/2007

2

further submits that if there is a proper application by

the principal debtor along with the surety for

consideration of their case under the One Time

Settlement scheme, the respondent is ready and willing

to consider the same. Submission is recorded.

3. In the result, writ petition is disposed of permitting

the petitioner, along with the fourth respondent, to

approach the first respondent, KSFE, under the One

Time Settlement scheme. If an application on this behalf

is filed in accordance with the guidelines under the One

Time Settlement scheme on or before 28.2.2008, same

shall be considered and appropriate decision taken

thereon and communicated it to the parties on or before

31.3.2008. Applicants under the One Time Settlement

scheme shall be bound by the directions to pay the

amount determined thereunder.

4. Further, sale in pursuance of Exts.P1 and P2 shall

be kept in abeyance for a period of three months

W.P.(C).2946/2007

3

provided the petitioner along with the fourth respondent

or otherwise, remits an amount of Rs.2,00,000/- on or

before 28.2.2008.

V.GIRI,

Judge

mrcs