High Court Kerala High Court

P.C. Kuttan vs The Administrative Officer on 2 March, 2010

Kerala High Court
P.C. Kuttan vs The Administrative Officer on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2608 of 2009()



1. P.C. KUTTAN
                      ...  Petitioner

                        Vs

1. THE ADMINISTRATIVE OFFICER, KERALA STE
                       ...       Respondent

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.A.JAYASANKAR, SC KSHB, TVM

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :02/03/2010

 O R D E R
                          P.R.RAMAN, Ag. C.J. &
                     C.N.RAMACHANDRAN NAIR, J.
                            ---------------------------
                          W.A. No. 2608 OF 2009
                            --------------------------
                   Dated this the 2nd day of March, 2010

                             J U D G M E N T

Raman, Ag. C.J.

This appeal is filed by the petitioner. The writ petition was filed for

a direction to the Kerala State Housing Board to convey the property. The

learned single Judge granted the relief and directed the housing board to

convey the property. But it was made clear that the housing board is

entitled to assert its claim for the amount of Rs,8,200/- referred to in

Ext.P6, while defending RFA No.15 of 2009. Further, it was also provided

that the claim for Rs.8,200/- will constitute a charge over the property,

which is to be assigned in favour of the petitioner and shall remain so, till

the disposal of RFA No.15 of 2009.

2. Admittedly there is a dispute between the parties regarding the

final amount to be paid by the petitioner. According to the petitioner, the

amounts are due to him from the housing board and therefore a suit is

filed for retention of accounts. According to the housing board, an

amount of Rs.8,200/- is still due from the petitioner. Any way, as to what

will be the actual amount due if any or whether any excess is paid by the

appellant can be decided only after the RFA No.15 of 2009 is disposed

of. It is not necessary to create a charge on the property for the sum of

W.A. No2608/09
2

Rs.8,200/-.

3. We are of the opinion that if the amount of Rs.8,200/- is paid by

the petitioner, the same will be kept as a reserve and the parties will be at

liberty to raise their contentions in the RFA No.15 of 2009. The amount of

respondents.8,200/- will also be adjusted towards the claim to be settled

between the parties and will be refunded if it is otherwise paid to be in

excess. Once the amount of Rs.8,200/- is paid, the remaining condition in

the judgment of the learned single Judge will be complied. In the result,

the appeal is disposed of as follows.

In case the amount of Rs.8,200/- is paid by the appellant/ petitioner

within two weeks from today, the sale deed will be executed in his favour

within four weeks thereafter, free of encumbrance.

P.R.RAMAN,
Ag. CHIEF JUSTICE

C.N.RAMACHANDRAN NAIR
JUDGE

vps