High Court Kerala High Court

K.K.Ramesan vs The Joint Registrar(General) Of on 30 October, 2008

Kerala High Court
K.K.Ramesan vs The Joint Registrar(General) Of on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31946 of 2008(C)


1. K.K.RAMESAN
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR(GENERAL) OF
                       ...       Respondent

2. THE ERNAKULAM DISTRICT CO-OPERATIVE BANK

3. THE BRANCH MANAGER

                For Petitioner  :SMT.P.A.ANITHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/10/2008

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
               ------------------------------------------------------
                     W.P.(C) NO. 31946 OF 2008 (C)
               ------------------------------------------------------
               Dated this the 30th day of October, 2008

                               J U D G M E N T

Petitioner and his wife availed a loan from the second respondent

bank through its third respondent branch. The petitioner even according to

the bank has repaid the entire amount excluding expenditure, which is the

amount pending consideration with the bank on the request of the petitioner

for waiver.

This writ petition is filed on the premise that the bank has taken a

stand that it would not release the documents since the loan was availed

firstly by the petitioner and his wife and the property stands in their joint

names. The petitioner’s wife has, according to the petitioner, stated left, him

and her whereabouts are not known. Under such circumstances, this writ

petition is ordered directing that if any document is to be executed by the

bank for the purpose of the release shall be executed in favour of the

petitioner and his wife and that document shall be handed over to the

petitioner on behalf of the petitioner and his wife and the petitioner shall for

such purpose execute a simple bond agreeing to indemnify the bank for any

loss that may be caused by such release.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/1/11