High Court Kerala High Court

Jaya Simson vs Kerala Financial Corporation on 20 August, 2009

Kerala High Court
Jaya Simson vs Kerala Financial Corporation on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30425 of 2008(V)



1. JAYA SIMSON
                      ...  Petitioner

                        Vs

1. KERALA FINANCIAL CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.V.GOPIKRISHNA

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice V.GIRI

 Dated :20/08/2009

 O R D E R
                                  V. GIRI, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                         W.P.(C) No. 30425 of 2008
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                  Dated this the 20th day of August, 2009

                                 JUDGMENT

The Kerala State Financial Corporation proposed sale of an item of

property mortgaged by the borrower, as per Ext.P1 sale notification. The

petitioner took part in the tender and quoted Rs.2,10,00,000/-. It seems that

the sale was confirmed, but, thereafter, the petitioner defaulted payment. A

fresh sale was notified by the Corporation. This writ petition has been filed

challenging the second sale notification and seeking confirmation of the

first auction wherein the petitioner’s bid was accepted.

2. An interim order was passed by this Court on 15-10-2008 in W.P.

(C) No. 30319 of 2008 filed by the original borrower staying the sale of the

property on condition that the petitioner shall pay an amount of

Rs.40,00,000/-. It was then affirmed that the said amount was not paid. It

was clarified that stay is no longer in force. In so far as the present

petitioner is concerned, it is clear that he did not pay the balance

consideration in spite of confirmation. The Corporation is therefore entitled

to re-notify the property for sale. I find no grounds to issue any further

direction in this writ petition. It is accordingly dismissed. It will be open to

W.P.(C) No. 30425/08 2

the petitioner to work out his remedy as regards the amount already

deposited with the Corporation and I have not dealt with the said

contentions in this writ petition.

V.GIRI, JUDGE.

mn.