High Court Kerala High Court

Kannoth Krishnan Nambiar vs Special Sales Officer on 15 July, 2009

Kerala High Court
Kannoth Krishnan Nambiar vs Special Sales Officer on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19769 of 2009(M)


1. KANNOTH KRISHNAN NAMBIAR,S/O.KUNHIRAMAN
                      ...  Petitioner

                        Vs



1. SPECIAL SALES OFFICER,MOUVANCHERI
                       ...       Respondent

2. MOUVANCHERI CO-OPERATIVE RURAL BANK,

3. ASSISTANT REGISTRAR (GENERAL)KANNUR.

4. V.V.JANARDHANAN,'RAJES',KOTTOOR,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/07/2009

 O R D E R
                     ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.19769 OF 2009
                ------------------------
              Dated this the 15th day of July, 2009.

                           JUDGMENT

Petitioner submits that, for realization of his liability to

the 2nd respondent, mortgaged property having an extent of

47.14 cents have been sold. It is his case that while doing so,

several requirements of the statute have not been complied

with. It is stated that, thereupon he has filed Exts.P2 and P3

before the first respondent and that these applications are

pending.

Taking into account the above, the writ petition is

disposed of directing the first respondent to consider and pass

orders on the aforesaid applications with notice to the 2nd

and 4th respondents also. Orders as above shall be passed as

expeditiously as possible and at any rate within 4 weeks from

the date of production of a copy of the judgment. It is also

open to the petitioner to move Ext.P4 application for One

Time Settlement before the 2nd respondent.




                                      (ANTONY DOMINIC)
vi                                            JUDGE