IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9450 of 2009(A)
1. ABDUL JALEEL.A.,
... Petitioner
Vs
1. KERALA FINANCIAL CORPORATION,
... Respondent
2. CHIEF MANAGER,
3. SPECIAL TAHSILDAR (REVENUE RECOVERY),
For Petitioner :SRI.S.MOHAMMED AL RAFI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :01/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).9450/2009
--------------------
Dated this the 1st day of July, 2009
JUDGMENT
Petitioner’s brother availed a vehicle loan from the
2nd respondent, Kerala Financial Corporation. He had
created a security in relation to the property over which
the petitioner and his brother exercise joint ownership.
Though the said loan was cleared, respondents did not
release the documents of title. Apparently, this is for
the reason that the petitioner’s brother had availed
another loan from the 2nd respondent, that the same has
not been cleared and that therefore, the Corporation
proposes to exercise a general lien over property in
question as well.
2. A statement has been filed on behalf of the
respondents. There is no contention that the property in
question belonging to the petitioner, is continued to be
burdened with an attachment or any other form of
restraint. But the Corporation contends that it is
entitled to take steps to recover the amounts due from
W.P.(C).9450/2009
2
the petitioner’s brother in course of time. It would be
entitled to proceed against the petitioner’s property
covered by Ext.P1 settlement deed also, it is contended.
3. If the Corporation is entitled to proceed against
the property of the petitioner, they should demonstrate
the right before a Civil Court or before any other
appropriate forum. They cannot refuse to release the
documents of title after the loan, in relation to which
the property was offered as security, has been closed.
There is a termination of the relationship between the
petitioner and the Corporation, qua the loan which was
availed by the petitioner’s brother.
4. In the result, writ petition is disposed of directing
the 1st respondent to release the prior documents
relating to Ext.P1, within one month from the date of
receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs