IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30674 of 2008(A)
1. A.N.RAJENDRAN, S/O.NARAYANAN,
... Petitioner
2. NARAYANAN, S/O.AYYAPPAN,
3. LAKSHMI, W/O.NARAYANAN,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE ALLEPPEY CARD BANK LTD. NO.A 94,
3. SPECIAL SALE OFFICER, ALLEPPEY CARD BANK
4. T.M.MATHEW, THARAYIL HOUSE,
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/10/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------
W.P.(C) NO. 30674 OF 2008 (A)
------------------------------------------------------
Dated this the 20th day of October, 2008
J U D G M E N T
Having regard to the nature of the directions being issued hereunder,
notice to the respondents is dispensed with, preserving their right to move
for review of this judgment, if aggrieved.
The petitioners availed a loan from the second respondent. On
default in repayment, hypotheca is sold, tentatively, and the petitioners are
intimated to pay the entire amounts covered as per Exhibit P1 and other
dues to avert the confirmation of the sale. Petitioners state through their
learned counsel that as of now, all such amounts have been deposited and
the petitioners may be permitted to contend before the second respondent
that the amount demanded is exorbitant. This writ petition is, hence,
ordered directing respondents 2 and 3 to consider the objections of the
petitioners, if any, to the total amount fixed in Exhibit P1 and take
appropriate decision thereon, in accordance with law, within a period of two
months from the date of receipt of a copy of this judgment.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/21/10
// True copy //
P.A. to Judge.