IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30968 of 2010(U)
1. P.PARAMESWARAN PILLAI,LAHAYIL HOUSE,
... Petitioner
2. K.PANKAJAKSHI AMMA, LAHAYIL HOUSE,
3. K.P.CHANDRASEKHARAN PILLAI,
Vs
1. KERALA FINANCIAL CORPORATION,
... Respondent
2. MANAGER,KERALA FINANCIAL CORPORATION,
3. DEPUTY TAHSILDAR,REVENUE RECOVERY,
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent :SRI.A.A.ABUL HASSAN, SC, KFC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 30968 OF 2010 (U)
=====================
Dated this the 15th day of November, 2010
J U D G M E N T
Petitioners 1 and 2 are defaulters to the 1st respondent.
Among the property mortgaged, a portion has already been sold,
which is yet to be confirmed. The remaining portion is also
scheduled to be sold soon. While so, on the basis that petitioner
No.3 had, in his capacity as power of attorney holder, had made
an application to the Corporation offering to purchase the
property, the writ petition has been filed.
2. Counter affidavit has been filed by respondents 1 and
2. In para 11 of the affidavit, it is stated that even now the
Corporation is ready for a discussion and settlement of the matter
directly with the borrowers and co-obligants without any
intervention of third parties in the matter.
Therefore, it is still open to the borrowers to avail of the
aforesaid opportunity, and in view of this offer, recording the
aforesaid submission and leaving it open to the borrowers to
pursue the matter with the 1st respondent, the writ petition is
disposed of.
ANTONY DOMINIC, JUDGE
Rp