High Court Kerala High Court

Beerankutty vs The Kozhikode District … on 14 September, 2010

Kerala High Court
Beerankutty vs The Kozhikode District … on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27701 of 2010(K)


1. BEERANKUTTY,
                      ...  Petitioner

                        Vs



1. THE KOZHIKODE DISTRICT CO-OPERATIVE
                       ...       Respondent

2. SPECIAL SALE OFFICER,

3. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,

                For Petitioner  :SRI.B.V.JOY SANKER

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :14/09/2010

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                        W.P.(C). NO.27701 OF 2010
                     --------------------------------------------
                 Dated this the 14th day of September, 2010

                                  JUDGMENT

The petitioner had availed housing loan of Rs.80,000/- from the first

respondent-Bank in the year 2001. On account of chronic default in re-

payment of the instalments towards the said loan account, the first

respondent initiated arbitration proceedings and the same had culminated

in an award in ARC 525/2006. Even thereafter, the petitioner did not pay

off the debt and consequently, Ext.P1 sale notice has been issued to him.

It is evident from Ext.P1 that the amount due from the petitioner to the first

respondent -Bank is Rs.1,83,954/-. It is stated thereunder that the auction

and sale of immovable properties is scheduled to be held on 15.9.2010. It

is submitted that Ext.P2 circular dated 30.11.2006 relied on by the

petitioner is not at all in existence and, therefore, it is inapplicable. The

petitioner had not challenged the award passed in ARC 525/2006 and

therefore, he cannot be relieved off his liability to pay the amount covered

as per the award in the said ARC, it is further contended. Considering the

fact that the sale is yet to be effected, this Writ Petition is disposed of as

hereunder:-

In case auction is conducted on 15.9.2010 pursuant to Ext.P1 sale

W.P.(C) NO.27701/2010 2

notice, the same shall not be confirmed till 15.10.2010. In the meanwhile,

the petitioner shall pay an amount of Rs.50,000/- on or before 14.10.2010

to the first respondent -Bank. In case the petitioner effects payment as

directed above on or before 14.10.2010, it will be open to him to file a

proper representation to the first respondent-Bank requesting to waive

interest relying on Ext.P2 circular. On receipt of such a representation, the

first respondent shall consider the same in accordance with law, taking into

account the circulars or orders governing the issue and pass orders thereon

expeditiously. Needless to say that no coercive steps shall be taken till

disposal of the said representation.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.27701/2010 3

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO.27701/2010 4