High Court Kerala High Court

Amu Alias Manu vs Secretary on 30 July, 2009

Kerala High Court
Amu Alias Manu vs Secretary on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21488 of 2009(E)


1. AMU ALIAS MANU, S/O. ALAVI, AGED 70
                      ...  Petitioner

                        Vs



1. SECRETARY, OTTAPALAM PRIMARY
                       ...       Respondent

2. OFFICE INSPECTOR/SPECIAL SALE

                For Petitioner  :SRI.C.K.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/07/2009

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 21488 OF 2009 (E)
                =====================

            Dated this the 30th day of July, 2009

                          J U D G M E N T

The challenge in this writ petition is against Ext.P2, an

auction notice published by the Sale Officer on 15/6/09 proposing

to auction the property of the petitioner on 31/7/09 for realising

Rs.4,73,982/- along with other charges. The contention raised by

the petitioner is that he had availed of a loan of only Rs.70,000/-

and that since the amount shown in Ext.P2 was exorbitant, he

sought clarification and that the same has not been given. It is

his complaint that despite the above, the Bank is proceeding with

the auction.

2. Ext.P1 is the complaint that is stated to have been

made by the petitioner and Ext.P3 is the reply. A reading of Ext.P3

shows that on 15th of February, 1999, petitioner had applied for a

loan of Rs.2 lakhs. The loan was sanctioned and he executed all

necessary documents. Thereafter, in instalments, he received

payment of Rs.1,70,000/- and no repayment has been made till

date.

3. In so far as his dispute about the principal amount that

WPC 21488/09
:2 :

is received is concerned, in Ext.P3 it is stated that in the

petitioner’s own letter dated 21/3/2006, he has admitted of

having received Rs.1,70,000/-. It is stated that Rs.1,70,000/- is

repayable with interest at 15.5% and that over the years, the

amount has accumulated and what is shown in Ext.P2 is the

amount that is now due.

4. In view of this, I do not find any merit in the

contentions that are now raised by the petitioner.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp