IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14424 of 2009(O)
1. C.M. JAFFER SADIQUE, AGED 42 YEARS,
... Petitioner
Vs
1. CATHOLICE SYRIAN BANK LTD.,
... Respondent
For Petitioner :SRI.P.V.GEORGE(PUTHIYIDAM)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/05/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
W.P.(c).No.14424 of 2009
= = = = = = = = = = = = = =
Dated this the 26th day of May, 2009
JUDGMENT
Petitioner, who claims to be the Judgment Debtor in
O.S.No.842/96 pending in execution as E.P.No.345 of 1998
before the Munsiff’s Court, Chavakkad, claims to have settled the
matter with the plaintiff-Bank namely the Kunnamkulam branch
of Catholic Syrian Bank Ltd. The grievance of the petitioner is
that eventhough the court namely Munsiff’s Court, Chavakkad
was informed about the settlement, the Court has posted the
case for delivery. The petitioner admits that the sale certificate
has already been issued to the decree holder, Bank. According
to the petitioner, the Bank is willing to re-convey the property to
the petitioner in case the petitioner deposits the balance amount
due as per the settlement of account . The Bank is alleged to
have settled the dispute for Rs.63,000/-. The petitioner claims to
have deposited a total amount of Rs.50,000/- before the court
below. The petitioner is given 10 days’ time from today to
deposit the balance amount due as per the alleged settlement.
W.P.(c).No.14424 of 2009
2
The delivery will stand adjourned by 10 days. In case the
petitioner deposits the balance amount allegedly due and the
decree holder Bank also agrees to receive the same in full
settlement of its dues and agrees for re-conveying the property
to the petitioner, the Executing Court shall pass appropriate
orders after 10 days.
This writ petition is disposed of as above.
Dated this the 26th day of May, 2009.
V. RAMKUMAR, JUDGE
sj