High Court Kerala High Court

K.A.Anwar vs North Malabar Gramin Bank on 1 January, 2009

Kerala High Court
K.A.Anwar vs North Malabar Gramin Bank on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29101 of 2008(M)


1. K.A.ANWAR, 'KADAVATH HOUSE,
                      ...  Petitioner

                        Vs



1. NORTH MALABAR GRAMIN BANK
                       ...       Respondent

2. THE TAHSILDAR (RR)

3. THE DISTRICT COLLECTOR

4. STATE OF KERALA

                For Petitioner  :SRI.S.KRISHNAKUMAR

                For Respondent  :SRI.DEVAN RAMACHANDRAN

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

 Dated :01/01/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                 W.P.C. NO. 29101 OF 2008 M
                  --------------------------------------
                 Dated this the 1st January, 2009

                            JUDGMENT

Petitioner challenges recovery proceedings under the

Revenue Recovery Act, to recover the amounts due, according

to the respondent Bank, on account of the gold loans advanced

by them to the petitioner. Learned counsel for the petitioner

points out that against the decree in the civil suit obtained by the

respondent Bank, petitioner has preferred an Appeal as in forma

pauperis. In such circumstances, learned counsel for the

petitioner prays that recovery proceedings may be kept in

abeyance till the Appeal is taken up and orders are passed. The

Writ Petition is disposed of directing that the recovery

proceedings against the petitioner pursuant to Exts.P4 and P5

shall be kept in abeyance for a period of three months from

today.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge