High Court Kerala High Court

Girija Sasidharan vs The Manager on 31 October, 2008

Kerala High Court
Girija Sasidharan vs The Manager on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 29627 of 2000(B)



1. GIRIJA SASIDHARAN
                      ...  Petitioner

                        Vs

1. THE MANAGER
                       ...       Respondent

                For Petitioner  :SRI.M.A.ASIF

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/10/2008

 O R D E R
                           S.SIRI JAGAN, J.

                    ==================

                       O.P.No.29627 of 2000

                    ==================

             Dated this the 31st day of October, 2008

                           J U D G M E N T

For amounts due to the 1st respondent from the petitioner,

in a loan transaction, the petitioner’s property was brought to

sale and Ext.P1 notice of sale was issued. This is under challenge

in this original petition. The counsel for the 1st respondent points

out that pursuant to Ext.P1 sale notice, sale had been conducted

on 11.10.2000 ie., after the sale. The petitioner has filed this writ

petition only on 19.10.2000. The sale has become complete and

final, and the additional 4th respondent has purchased the same.

The petitioner has not chosen to challenge the sale itself. Now it

is submitted before me that even the additional 4th respondent

has sold the property to somebodyelse. No stay was also

obtained by the petitioner. In the above circumstances, no relief

can be granted to the petitioner in this original petition and

accordingly, the same is dismissed.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE
      ///True copy///

                             P.A. to Judge

2




       S.SIRI JAGAN, J.

   ===============

   O.P.No.29627 of 2000-B

   ===============




       J U D G M E N T


     31st October, 2008

3