IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15439 of 2008(K)
1. JAYAPRAKASAN, AGED 61, S/O.KARAYIL
... Petitioner
Vs
1. THE FEDERAL BANK LTD., POKKULANGARA
... Respondent
2. K M I ANTONY, S/O.LATE K M A ITTYECHAN,
3. SHEELA VINCENT, D/O.LATE K M A ITTYECHAN
4. LUCY JOSEPH, D/O.LATE K M A ITTYECHAN
5. SHEENA DAVIS, THATTIKURUVILA HOUSE,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/05/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
W.P.(C) No.15439 of 2008
-------------------------------
Dated this the 26th May, 2008.
J U D G M E N T
This petition is filed under Article 227 of the Constitution
of India for a direction to the Sub Court, Thrissur, to consider Ext.P2
application filed by the petitioner, and to set aside the Court sale under
Order XXI Rule 90 of Civil Procedure Code. If Ext.P2 petition is ripe
for disposal, learned Sub Judge is directed to dispose Ext.P2
application, as expeditiously as possible, and at any rate, within 30
days from the date of receipt of a copy of this judgment.
Writ petition is disposed as above.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.