High Court Kerala High Court

K.K. Hariharan vs Special Sales Officer on 19 October, 2006

Kerala High Court
K.K. Hariharan vs Special Sales Officer on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7557 of 2006(Y)


1. K.K. HARIHARAN, AGED 55,
                      ...  Petitioner

                        Vs



1. SPECIAL SALES OFFICER,
                       ...       Respondent

2. THRISSUR DISTRICT CO-OPERATIVE BANK LTD.

                For Petitioner  :SRI.V.A.PRADEEP KUMAR

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR,SC,DC BANK,TS

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :19/10/2006

 O R D E R
                                    K. Thankappan, J.
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             W.P.(C).   No.   7557  of  2006
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 19th day of October, 2006


                                         JUDGMENT

The writ petition is filed for quashing Ext.P1 notice, in which it is

stated that sale of the mortgaged property of the petitioner would be

conducted on 25-3-2006.

2. The petitioner had availed a loan of Rs.5,00,000/- from the

respondent bank on condition that the amount shall be repaid by

instalments. As the petitioner could not remit the amount in time, steps,

including filing of an arbitration case, have been taken against the

petitioner to recover the amount. In execution of the award, Ext.P1 notice

was issued against the petitioner. Hence, the writ petition is filed for

quashing Ext.P1 notice.

3. When the writ petition came up for admission, this Court granted

interim stay of of Ext.P1 on condition that the petitioner remits a sum of

Rs.2,00,000/- on 15-4-2006 and continues to remit at the same rate on the

15th of every succeeding month. It is reported that the interim order has not

been complied with by the petitioner. Learned counsel for the respondent

bank submits that the interim order may be vacated and the respondent bank

WP(C) 7557/06 2

may be permitted to proceed against the petitioner.

4. The contention of the petitioner is that as the value of the

mortgaged property is more than Rs.10,00,000/-, sale of a portion of the

property is sufficient to realize the amount due to the respondent bank.

With regard to the above contention, this Court is of the view that as per the

provisions of section 85 of the Kerala Co-operative Societies Rules, 1969,

the petitioner can move the sale officer to sell a portion of the property of

the petitioner in discharge of money due.

The writ petition is disposed of as above.

K.Thankappan,
Judge.

mn.

WP(C) 7557/06    3





                        K. Thankappan,J.
                       - - - - - - - - - - - - - - - -
                       W.P.(C) No.  /2006
                       - - - - - - - - - - - - - - - -





                              Judgment
                              20-9-2006


WP(C) 7557/06    4





                      K.Thankappan,
                      Judge.


mn.


  K. Thankappan,J.
 - - - - - - - - - - - - - - - -
 W.P.(C) No.  /2006
 - - - - - - - - - - - - - - - -





        Judgment
       19-10-2006