High Court Kerala High Court

E.S.Gopalakrishnan vs Kerala Financial Corporation And … on 19 February, 2009

Kerala High Court
E.S.Gopalakrishnan vs Kerala Financial Corporation And … on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5545 of 2009(K)



1. E.S.GOPALAKRISHNAN
                      ...  Petitioner

                        Vs

1. KERALA FINANCIAL CORPORATION AND ORS
                       ...       Respondent

                For Petitioner  :SRI.A.SHAFEEK (KAYAMKULAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/02/2009

 O R D E R
                              K.M.JOSEPH, J.
              ------------------------------------------------------
                      W.P.(C) No. 5545 of 2009-K
                 ----------------------------------------------
              Dated, this the 19th day of February, 2009

                             J U D G M E N T

Petitioner availed a loan which is not repaid. Petitioner

approached this Court earlier and pursuant to the judgment of this Court,

the respondent Corporation allowed the petitioner to pay the amount in

instalments. Ext P2 is dated 22.10.2007. Admittedly the petitioner did

not pay any amount. In view of the default committed, now, Ext.P3 dated

8.1.2009 is issued for sale of the property . The sale will take place on

20.2.2009. The writ petition is filed on 18.2.2009 on the eve of the

same. According to the petitioner, the property given as security is

having a value of above Rs.25 lakhs. It is stated that he is bed ridden

and his body got paralyzed and is not in a position to move freely

without the help of others. It is pointed out that, he took the loan for

purchasing a taxi car.

2. I heard the learned counsel for the petitioner and the

learned Government Pleader.

3. The writ petition is disposed of as follows:

Proceeding pursuant to Ext.P3 will be kept in abeyance on

WPC No. 5545/2009 -2-

condition that the petitioner remits Rs.1,50,000/- (Rupees one lakh and

fifty thousand only) before the time of sale and clears the entire

remaining amount to be paid within a period of six weeks from today. If

the petitioner does not pay Rs.1.5 lakhs or the balance amounts to be

paid, the petitioner will forfeit the benefit of this judgment and it will be

open to the respondents to proceed with the sale.

(K.M.JOSEPH)
JUDGE.

MS