High Court Kerala High Court

K.Vijayan vs Mattanchery Sarvajanik … on 11 February, 2008

Kerala High Court
K.Vijayan vs Mattanchery Sarvajanik … on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1290 of 2008(C)


1. K.VIJAYAN, AGED 42,
                      ...  Petitioner
2. YAMUNA, AGED 26, D/O LATE KOCHUPENNU,

                        Vs



1. MATTANCHERY SARVAJANIK CO-OPERATIVE
                       ...       Respondent

2. COCHIN CORPORATION,

3. VIMALA, AGED 32,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :SMT.M.K.PUSHPALATHA,SC,COCHIN CORPORATI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :11/02/2008

 O R D E R
                      THOTTATHIL B. RADHAKRISHNAN, J

                     = = = = = = = = = = = = = = = = = = = = = = =

                                  W.P.(C).No. 1290 OF 2008

                               = = = = = = = = =  = = = = = = =

                      Dated this the 11th day of February, 2008.

                         = = = = = = = = == = = = = = = = = = =

                                           J U D G M E N T

Admittedly the amount covered by the impugned recovery is below Rs.

1 Lakh. Therefore the 1st respondent acted without authority in invoking

SARFAESI Act proceedings for recovery. The impugned proceedings are

accordingly set aside.

The petitioner represents the estate of late Smt. Kochupennu, who

died on 12.8.02 while in service of Cochin Corporation. Accordingly the 2nd

respondent is directed to finalise the retirement benefits due to late Smt.

Kochupennu and make available the amount at the earliest so that the legal

representatives can liquidate the loan towards the bank and avoid distress

action against the property. If the papers are in order, release the

retirement benefits of late Smt. Kochupennu, in favour of her estates in

accordance with law, within a period of two months. The date of issuance of

such amount shall be intimated well in advance, by the 2nd respondent, to the

1st respondent, under due acknowledgment. The writ petition is ordered as

accordingly.

THOTTATHIL B. RADHAKRISHNAN

JUDGE

bkn/-