IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29101 of 2008(M)
1. K.A.ANWAR, 'KADAVATH HOUSE,
... Petitioner
Vs
1. NORTH MALABAR GRAMIN BANK
... Respondent
2. THE TAHSILDAR (RR)
3. THE DISTRICT COLLECTOR
4. STATE OF KERALA
For Petitioner :SRI.S.KRISHNAKUMAR
For Respondent :SRI.DEVAN RAMACHANDRAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 29101 OF 2008 M
--------------------------------------
Dated this the 1st January, 2009
JUDGMENT
Petitioner challenges recovery proceedings under the
Revenue Recovery Act, to recover the amounts due, according
to the respondent Bank, on account of the gold loans advanced
by them to the petitioner. Learned counsel for the petitioner
points out that against the decree in the civil suit obtained by the
respondent Bank, petitioner has preferred an Appeal as in forma
pauperis. In such circumstances, learned counsel for the
petitioner prays that recovery proceedings may be kept in
abeyance till the Appeal is taken up and orders are passed. The
Writ Petition is disposed of directing that the recovery
proceedings against the petitioner pursuant to Exts.P4 and P5
shall be kept in abeyance for a period of three months from
today.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge