High Court Kerala High Court

Mathew vs Alappuzha District Co-Operative on 14 July, 2009

Kerala High Court
Mathew vs Alappuzha District Co-Operative on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19646 of 2009(A)


1. MATHEW, S/O.OOMMEN, AGED 69,
                      ...  Petitioner

                        Vs



1. ALAPPUZHA DISTRICT CO-OPERATIVE
                       ...       Respondent

2. THE SPECIAL OFFICER,

3. RAJAN P.OOMMEN,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/07/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No.19646 of 2009
              ---------------------------------
               Dated, this the 14th day of July, 2009

                          J U D G M E N T

The petitioner submits that by Ext.P1 sale deed of 1998, he

purchasd the property mentioned therein from the 3rd respondent.

It is stated that thereafter the petitioner initiated a rent control

proceedings against the 3rd respondent, which resulted in an order

of eviction, in R.C.P. No.7/2000. The petitioner thereafter filed E.P.

No.56/2007, where the 1st respondent Bank filed E.A.No.117/2007

stating that the subject matter of the Execution Petition was a

property mortgaged to the Bank. It was also stated that the Bank

had already obtained an award in its favour in A.R.C. No.86/01.

2. Irrespective of the aforesaid contentions raised,

according to the petitioner, E.A.No.117/07 was rejected by the

Execution Court. The petitioner, now submits that by Ext.P2, the

Bank has proceeded to sell the property in question. It is stated that

thereupon, the petitioner filed WP(C) No26443/2008 resulting in

Ext.P3 judgment. According to the petitioner, in pursuance thereof,

the 3rd respondent, the previous land lord, who mortaged the

property, filed Ext.P4 application before the respondent Bank on

WP(C) No.19646/2009
-2-

11/03/2009 claiming that he be given the benefit of One Time

Settlement Scheme, which was implemented by the Bank. It is

stated that if the Bank allows the request, the petitioner will

liquidate the liability on behalf of the 3rd respondent.

3. In this writ petition, what the petitioner complains is that

the Bank has not considered Ext.P4 application filed by the 3rd

respondent. The learned counsel for the respondent Bank points

out that in terms of the provisions of the Scheme, the petitioner

ought to have made a partial payment, and that the period of the

Scheme has expired on 31/03/2009.

4. Going by the date given in Ext.P4, the same was made on

11/03/2009. Therefore, before the period of expiry of the Scheme,

if a valid application was received from the 3rd respondent, there is

no reason why the same shall not be considered. Therefore, I direct

the Bank to consider Ext.P4, if the same was validly made, that too

within the validity period of the Scheme. If so, orders shall be

passed and communicated to the parties within two weeks of

production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg