IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19769 of 2009(M)
1. KANNOTH KRISHNAN NAMBIAR,S/O.KUNHIRAMAN
... Petitioner
Vs
1. SPECIAL SALES OFFICER,MOUVANCHERI
... Respondent
2. MOUVANCHERI CO-OPERATIVE RURAL BANK,
3. ASSISTANT REGISTRAR (GENERAL)KANNUR.
4. V.V.JANARDHANAN,'RAJES',KOTTOOR,
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/07/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.19769 OF 2009
------------------------
Dated this the 15th day of July, 2009.
JUDGMENT
Petitioner submits that, for realization of his liability to
the 2nd respondent, mortgaged property having an extent of
47.14 cents have been sold. It is his case that while doing so,
several requirements of the statute have not been complied
with. It is stated that, thereupon he has filed Exts.P2 and P3
before the first respondent and that these applications are
pending.
Taking into account the above, the writ petition is
disposed of directing the first respondent to consider and pass
orders on the aforesaid applications with notice to the 2nd
and 4th respondents also. Orders as above shall be passed as
expeditiously as possible and at any rate within 4 weeks from
the date of production of a copy of the judgment. It is also
open to the petitioner to move Ext.P4 application for One
Time Settlement before the 2nd respondent.
(ANTONY DOMINIC)
vi JUDGE