High Court Kerala High Court

Sreekumar vs The Joint Registrar (General) on 21 August, 2009

Kerala High Court
Sreekumar vs The Joint Registrar (General) on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24026 of 2009(W)


1. SREEKUMAR, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR (GENERAL),
                       ...       Respondent

2. THE ASSISTANT REGISTRAR (SPECIAL

3. PATHANAMTHITTA DISTRICT COOPERATIVE

4. RANJAN, S/O.KESAVAN,

5. REJI, S/O.RAJAPPAN,

6. ALIYAMMA GEORGE, HEADMISTRESS,

7. THE PROJECT OFFICER,

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/08/2009

 O R D E R
                         ANTONY DOMINIC, J.
                    -------------------------
                      W.P.(C.) No.24026 of 2009
              ---------------------------------
             Dated, this the 21st day of August, 2009

                             J U D G M E N T

The petitioner says that he has been proceeded against by the

3rd respondent, on the basis that he is a surety to a loan availed of

by the 5th respondent. According to the petitioner, to his

knowledge, he did not sign any surety bond or render himself liable

for the loan in any manner. Be that as it may, fact remains that now

he has been shown as a surety, and is being proceeded against.

2. Apparently, because of the factual disputes involved, the

Bank has filed ARC No.598/2008 before the 2nd respondent, and in

that ARC, the petitioner has filed his written statement with a

counter claim. Proceedings are pending, and what led the petitioner

to file this writ petition at this stage is Ext.P6, a notice issued by the

Bank proposing to effect recovery from his salary. The petitioner

states that then he filed Ext.P7 complaint before the 1st respondent,

which has been forwarded to the 2nd respondent, but, however, no

orders have been passed in the matter.

WP(C) No.24026/2009
-2-

3. I heard the learned standing counsel appearing for the

3rd respondent also.

4. Having regard to the fact that ARC No.598/08 filed by

the Bank in respect of the liability allegedly due from the petitioner

and respondents 5 & 6, it is only appropriate that the disposal of the

ARC is expedited, and further proceedings pursuant to Ext.P6 is

deferred in the meanwhile. This is all the more so, having regard to

the dispute raised by the petitioner that he is not a surety to the

loan. Accordingly, I dispose of the writ petition with the following

directions:-

That the 2nd respondent, before whom ARC No.598/08 is pending,

shall expedite disposal of the ARC. Final orders in the ARC shall be

passed with notice to parties as expeditiously as possible, at any

rate, within six months from now. It is directed that in the

meanwhile, proceedings pursuant to Ext.P6 shall be deferred.

5. The petitioner shall produce a copy of this judgment

before respondents 2 & 3 for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg