IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30986 of 2008(L)
1. SUHUDA RAJA, W/O.LATE V.K. RAJA,.
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR (RR),
... Respondent
2. THE VILLAGE OFFICER, KUTYIYATHODU
3. THE MANAGER, DHANALAKSHMI BANK,
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent :C.K.KARUNAKARAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/10/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 30986 OF 2008 L
--------------------------------------
Dated this the 24th October, 2008
JUDGMENT
Petitioner is the mother of Mr. Mohammed Shine Raj and
Mr. Mohammed Spice Raj. Apparently, it is submitted by the
learned counsel for the third respondent, Dhanalakshmi Bank
that they have availed loans from the Bank and there are arrears.
According to petitioner, her sons have no right or interest over
the property of the petitioner and she is the sole owner of the
movables and immovable properties and she never stood as a
guarantor also, and she is not a partner of the Firm of her sons. It
is also stated that her sons are not residing with her. Petitioner
had approached this Court earlier, culminating in Ext.P3
Judgment. This Court observed that in view of the intervening
developments, in case she has any grievance left, she may
approach the District Collector. Petitioner has approached the
District Collector. No doubt, the property of the petitioner
cannot be proceeded against. It is stated that no decision has
WPC. 30986/08 L 2
been taken on Ext.P4. I heard the learned Government Pleader
also. The Writ Petition is disposed of directing the fourth
respondent District Collector to consider and take a decision on
Ext.P4 in accordance with law, with opportunity of hearing to
the petitioner and the third respondent, within a period of three
weeks from the date of receipt of a copy of this Judgment. Till
such time as a decision is taken as aforesaid, it is ordered that
the recovery steps against the properties of the petitioner will be
kept in abeyance.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge