IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28581 of 2007(C)
1. K.SURESH BABU, AGED 40 YEARS,
... Petitioner
Vs
1. THE KERALA FINANCIAL CORPORATION
... Respondent
2. THE KERALA FINANCIAL CORPORATION,
3. THE DY.THAHASILDAR FOR
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.KRISHNA PRASAD. S
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/09/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 28581 OF 2007 C
= = = = = = = = = = = = = = = =
Dated this the 28th September, 2007
J U D G M E N T
The challenge in this writ petition is against the
sale of the mortgaged property following the default
committed by the petitioner. It is, today, submitted
by Standing Counsel for the 1st respondent that sale has
been conducted and that the same has been confirmed in
favour of the purchaser who has also remitted one third
of the sale value. In view of this, the prayer of the
writ petitioner for allowing him to pay the defaulted
amount has no substance. The writ petition fails and
is dismissed.
ANTONY DOMINIC
JUDGE
jan/-