High Court Kerala High Court

A.R.Rama Kamath vs The Kerala State Finance … on 14 August, 2008

Kerala High Court
A.R.Rama Kamath vs The Kerala State Finance … on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9482 of 2006(D)


1. A.R.RAMA KAMATH, ALUNGAPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FINANCE ENTERPRISES
                       ...       Respondent

2. THE SENIOR MANAGER, BRANCH OFFICE,

3. THE SPECIAL DEPUTY TAHSILDAR,

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  :SRI.A.K.JOHN, ADDL.SC., KSFE LTD.

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :14/08/2008

 O R D E R
                         C.N.RAMACHANDRAN NAIR, J.
                    ....................................................................
                               W.P.(C) No.9482 of 2006
                    ....................................................................
                    Dated this the 14th day of August, 2008.

                                           JUDGMENT

The W.P. was filed more than two years back challenging recovery

proceedings for recovery of arrears due from petitioner to KSFE. The

petitioner’s case is that loan is covered by property security and sale of

property secured which is located in the town, will serve the purpose of

recovery. This court on 29.3.2006 though granted stay against personal

recovery against the petitioner and permitted respondents to proceed for sale

of the mortgaged property, so far there is no confirmation from the

respondents as to what happened pursuant to the interim order. If loan is

covered by property security, then there will be direction to the respondents

to sell the said property first and proceed for recovery against the petitioner

only if there is any outstanding arrears. It is open to the petitioner to

arrange for sale of the property by himself, if it is not already sold and settle

liability and in that event, attachment and mortgage will be lifted after

liability is settled. The W.P. is disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge
pms