IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16892 of 2008(J)
1. K.K.UDAYAN, S/O.KOROTTU KUNJAPPU,
... Petitioner
Vs
1. THE JOINT REGISTRAR, CO-OPERATIVE
... Respondent
2. THE CHAVAKKAD TALUK RURAL HOUSING,
For Petitioner :SRI.C.M.ABRAHAM (CHALAMADAM)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/06/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.16892 of 2008
==================================
Dated this the 6th day of June, 2008.
JUDGMENT
Learned senior Government Pleader appears for
the first respondent. Adv.Sri.N.J.Johnson appears
for the second respondent.
2. Petitioner availed a loan from the second
respondent. In default of repayment, an
arbitration proceedings initiated and resultant
execution and sale of the property in favour of the
second respondent.
3. As of now, the petitioner has filed a
representation before the second respondent
requesting re-conveyance of the property
undertaking to pay all amounts as may be demanded
by the second respondent for such purpose. Learned
counsel for the second respondent submits that
WPC16892/2008
-:2:-
Ext.P2 will be considered and appropriate decision
taken because the second respondent is not
interested in the property and will be willing to
re-convey. This is recorded and the writ petition
is ordered accordingly.
Thottathil B.Radhakrishnan,
Judge.
sl/6/6/08