IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35148 of 2009(K)
1. ROBIN ABRAHAM,
... Petitioner
Vs
1. THE MANAGER, KERALA FINANCE
... Respondent
2. JOSSY ABRAHAM,
For Petitioner :SRI.K.JAYAKUMAR
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :21/12/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No.35148 of 2009 – K
—————————————-
Dated 21st December, 2009
Judgment
Heard Sri.K.Jayakumar, the learned counsel appearing for
the petitioner, Sri.M.M.Saidu Mohammed, the learned standing
counsel appearing for the Kerala Financial Corporation and
Sri.Sergi Joseph Thomas, the learned counsel appearing for the
second respondent.
2. The learned standing counsel appearing for the Kerala
Financial Corporation submits that the petitioner, the decree
holder in O.S.No.95 of 2001 on the file of the Court of the
Subordinate Judge of Thodupuzha has discharged the loan
availed from the Kerala Financial Corporation. The learned
counsel appearing for the second respondent however submits
that mere payment to the Kerala Financial Corporation is not
enough and that the petitioner should also take steps to effect
necessary corrections in the sale deed executed by the court
below. He relies on the directions in Ext.P2 in support of the
said contentions. A reading of Ext.P2 judgment of this Court
W.P.(C) No.35148/2009 2
makes it abundantly clear that the corrections to be carried out
in the sale deed are meant to safeguard the interest of the
petitioner also and not of the second respondent alone. The
learned counsel appearing for the petitioner submits that as
directed by this Court, he has also moved the court below to
effect necessary corrections in the sale deed. Therefore, as the
entire liability to the Kerala Financial Corporation has been
discharged, I am of the opinion that the documents of title
deposited for availing a loan for Hotel Vanarani (Hotel Kumily
Gate) should be returned to the petitioner.
I accordingly direct the first respondent to return the
original of the title deeds to the petitioner within one week
from the date on which the petitioner produces a certified copy
of this judgment before the first respondent.
The writ petition is disposed of as above.
P.N.RAVINDRAN
Judge
vaa