High Court Kerala High Court

Sreekumaran Nair vs The Manager on 6 June, 2008

Kerala High Court
Sreekumaran Nair vs The Manager on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4168 of 2004(U)


1. SREEKUMARAN NAIR, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. THE MANAGER, K.S.F.E., BRANCH
                       ...       Respondent

2. THE SPECIALTAHSILDAR, REVENUE

3. THE MANAGING DIRECTOR,

4. THANKAMANIAMMA @ THANKAMMA,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :06/06/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                       W.P.C. NO. 4168 OF 2004
                 --------------------------------------------
                 Dated this the 6th day of June, 2008

                               JUDGMENT

Petitioner is challenging recovery proceedings through

attachment and sale of the property of the fourth respondent mortgaged

to KSFE. Petitioner’s claim is under agreement for purchase of

mortgaged property. It is for the petitioner to settle arrears due to

KSFE and then purchase the property or otherwise property can be sold

in recovery proceedings. W.P. is disposed of leaving freedom to the

KSFE to proceed for attachment and sale of property if the petitioner or

defaulter does not settle liability immediately.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2