High Court Kerala High Court

Sundaram Bnp Paribas Home Finance … vs Jacob Beemer on 6 November, 2009

Kerala High Court
Sundaram Bnp Paribas Home Finance … vs Jacob Beemer on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31611 of 2009(O)


1. SUNDARAM BNP PARIBAS HOME FINANCE LTD,
                      ...  Petitioner

                        Vs



1. JACOB BEEMER, S/O.JOHNSON, AGED 53
                       ...       Respondent

2. THOMAS GEORGE, S/O.K.M.GEORGE, AGED

                For Petitioner  :SRI.M.P.RAMNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/11/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.31611 OF 2009
           --------------------------
     Dated this the 6th day of November 2009
     -------------------------------------


                     JUDGMENT

Petitioner is a non banking financial

institution advancing loans for various purposes.

In respect of a mortgage property taken by the

company as security for a housing loan, in a suit

filed by a third party as O.S No.217 of 2009 before

the Sub Court, Ernakulam an attachment over that

mortgage property had been passed is the case of

the petitioner. An application was moved in the

above suit by the petitioner for lifting the

attachment or passing of appropriate orders

declaring his first charge over the property.

Though the application was filed three months

before, it is yet to receive consideration from the

court is the grievance espoused for issuing

directions/orders to the court below for disposal

W.P.(C).No.31595 OF 2009 Page numbers

of that application expeditiously. Having regard

to the submissions made and taking note of the

facts and circumstances presented, I direct the

learned Sub Judge Ernakulam to dispose of Ext.P3

application as expeditiously as possible at any

rate before the closing of the courts for the mid

summer vacation in 2010. Writ petition is disposed

as indicated above.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv