High Court Kerala High Court

Joseph John vs The Regional Manager on 27 February, 2009

Kerala High Court
Joseph John vs The Regional Manager on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1528 of 2009(F)


1. JOSEPH JOHN
                      ...  Petitioner

                        Vs



1. THE REGIONAL MANAGER,
                       ...       Respondent

2. THE BRANCH MANAGER, (HRD)

3. JAYSON.A.A.

                For Petitioner  :SRI.C.P.CHANDRASEKHARAN (CALICUT)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/02/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

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

           W.P.(C).No.1528 of 2009-F

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

   Dated this the 27th day of February, 2009.

                   JUDGMENT

This writ petition is filed seeking relief in

relation to securitisation proceedings.

Petitioner had earlier obtained Ext.P1 judgment.

He did not pay the entire amounts covered by that

judgment. This writ petition is filed on the

strength of Ext.P3, an affidavit sworn to by one

S.Manilal who, in Ext.P3, stated that he had

advanced an amount of Rs.10 lakhs and had agreed

to purchase the property of the petitioner for

Rs.1 crore. This Court issued summons to the

said person to appear before Court to state on

the veracity of Ext.P3. Such an order was issued

because this Court was apprehensive of the

credibility of the said Manilal whose name has

often been noticed in different litigations. With

the aid of the computerisation of the High Court,

this Court could lay its hands on a few writ

petitions by Manilal and when he gave evidence

WP(C)1528/2009 -: 2 :-

before this Court, he did not deny having filed

other writ petitions and having also claimed the

status as an insolvent by filing an Insolvency

Petition before the Sub Court, Kottayam. The

Government had to get one of the writ petitions of

Manilal disposed of by obtaining a direction to

the Sub Court, Kottayam to dispose the Insolvency

Petition. It is that Manilal who has stated in

Ext.P3 that he would buy the petitioner’s property

for Rs.1 crore. In the normal course of events, I

would have ordered the Revenue Intelligence to

look into the ways, means and whereabouts, as also

the assets of Manilal. I desist from doing so in

this case for the simple reason that the learned

counsel for the petitioner states that this writ

petition is not pressed. The writ writ petition is

hence dismissed as not pressed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/020309