IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20295 of 2005(N)
1. JOSE THOMAS, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, SECRETARY,
... Respondent
2. THE G.I.C. HOUSING FINANCE LTD.,
3. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.M.B.PRAJITH
For Respondent :SRI.V.M.KUTTY MOOSA
The Hon'ble MR. Justice P.R.RAMAN
Dated :27/05/2008
O R D E R
P.R. RAMAN, J.
= = = = = = = =
W.P.(C) NO. 20295 of 2005
= = = = = = = = = = = = =
DATED THIS, THE 27TH DAY OF MAY, 2008
J U D G M E N T
= = = = = = = =
Petitioner has approached this Court, challenging the revenue recovery
proceedings initiated by the third respondent Deputy Tahsildar, for realisation of the
amount as per the certificate issued by the second respondent GIC Housing Finance
Ltd., from whom he availed a housing loan.
2. An amount of Rs. 9,50,000/- was availed by by the petitioner, by way of loan
in September, 2003. Admittedly, petitioner constructed a building availing such loan
and he was not punctual in the matter of repayment of the same in terms as agreed upon.
According to the petitioner, failure of agricultural crops and declining of business
activities led to such a state of affairs.
3. This writ petition was filed as early as in 2005 and it is averred in para 3 of the
writ petition that the petitioner has revived his business and he is able to repay the
amount in instalments. But according to the respondent, even the interim direction
issued by this Court, while granting the stay is not complied with by the petitioner. As
such there is no bona fide in the contention raised in the writ petition.
WP(C) 20295/2005 2
4. The second respondent has filed a counter affidavit producing
materials to show that petitioner is a chronic defaulter in repayment of the
loan availed by him and still balance is due from him. In such
circumstances, it is for the petitioner to substantiate by producing necessary
materials before this Court, disputing the averments made in the counter
affidavit. No materials is, however, produced by him enabling this Court to
see whether the amount so demanded is not legally due from the petitioner.
In such circumstances, leaving open the right of the petitioner, if
any, to approach the civil court, this writ petition is dismissed.
P.R. RAMAN,
JUDGE.
knc/-