High Court Kerala High Court

Jose vs The Special Sale Officer on 30 July, 2009

Kerala High Court
Jose vs The Special Sale Officer on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21517 of 2009(H)


1. JOSE, S/O.LATE JOSEPH, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE SPECIAL SALE OFFICER,
                       ...       Respondent

2. VILVATTAM SERVICE CO-OPERATIVE BANK

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/07/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 21517 OF 2009 (H)
                 =====================

              Dated this the 30th day of July, 2009

                          J U D G M E N T

Petitioner submits that his mother had availed of a loan from

the 2nd respondent offering sureties for the same. It is stated that

his mother and the sureties have expired, and now revenue

recovery proceedings have been initiated against the self

acquired properties including movables belonging to the

petitioner. It is stated that on receipt of the proceedings for the

recovery of the amount, he has filed Ext.P3 before the 1st

respondent and that ignoring the same, proceedings are being

continued.

2. If as stated by the petitioner, the properties against

which the proceedings are now initiated are his self acquired

properties, obviously the said properties cannot be proceeded

against. However, it is a matter for the 1st respondent to consider

and decide. As according to the petitioner, he has filed Ext.P3

before the 1st respondent, I direct the 1st respondent to take note

of Ext.P3 and consider the same, if that objection has been

received, with notice to the petitioner, before further proceedings

WPC 21517/09
:2 :

for realisation of the liability of his mother is continued.

3. Petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the 1st respondent for

compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp