IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27332 of 2008(D)
1. RAJAN, S/O KRISHNAN KUTTY, VADAKKEDATHU
... Petitioner
Vs
1. THE THRISSUR DISTRICT CO-OPERATIVE BANK
... Respondent
2. THE SPECIAL SALE OFFICER,
3. STATE OF KERALA , REP. BY THE SECRETARY,
For Petitioner :SMT.S.MUMTAZ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/09/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------------------------------------
W.P.(C) NO.27332 OF 2008 (D)
--------------------------------------------------------------------
Dated this the 16th day of September, 2008
J U D G M E N T
Petitioner availed a loan and defaulted the repayment.
This writ petition has filed faced with sale proceedings.
2. The learned counsel for the first respondent bank
submits on instructions that the sale was conducted on 5-9-
2008 and the property has been bid in auction by a third
party. Rule 60 and the allied ones among the Kerala Co-
operative Societies Rules, 1969 give the petitioner sufficient
opportunity to have the sale set aside. In view of the
intervening third party interests, I deem it in appropriate to
issue any further direction, in this jurisdiction.
For the foregoing reasons, this writ petition fails and the
same is accordingly dismissed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/16/9