High Court Kerala High Court

L.Geetha Kumari vs Kerala State Financial … on 2 April, 2009

Kerala High Court
L.Geetha Kumari vs Kerala State Financial … on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7828 of 2009(W)


1. L.GEETHA KUMARI,KOCHUVEETTIL, VAZHICHAL,
                      ...  Petitioner

                        Vs



1. KERALA STATE FINANCIAL ENTERPRISES LTD.,
                       ...       Respondent

2. BRANCH MANAGER, KERALA STATE

3. SPECIAL DEPUTY TAHSILDAR (R.R)

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS, SC, KSFE, LTD

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                 W.P.(C).No.7828 OF 2009
              ------------------------
             Dated this the 2nd day of April, 2009.

                          JUDGMENT

Petitioner submits that he has availed of a business

loan of Rs.1 lakh from the 2nd respondent and also a chitty

loan of Rs.50,000/-. According to the petitioner both

these loans were secured by mortgaging his properties

comprised in R.S.No.41/2-1 and 41/2-2 of

Ottashekharamangalam Village having an extent of 40

cents. It is stated that the petitioner had settled the

liabilities under both these loans and requested for

releasing the mortgaged property. But however the

respondents have not released the same. Reasons

according to the petitioner is that he has availed of other

loans as well.

However, the petitioner submits that the aforesaid

properties cannot be made liable for the other loans for

the reason that for all those loans separate properties have

WP(c).No.7828/09 2

been given as security, apart from individual sureties. It is

stated that since those loans are fully secured by the

properties given as securities and the sureties offered, the

property referred to above should be released. Counsel also

placed reliance on the judgment rendered by this court in D.

Vijayalakshmi V. The Kerala State Financial Enterprises(ILR

2005(2)Kerala 257).

If as stated by the petitioner, the remaining outstanding

loans are fully secured, prima facie I do not find any reason for

not releasing the properties. In any case, now that the

petitioner has raised this issue before the 2nd respondent by

filing Ext.P4 representation, I direct the 2nd respondent to

consider Ext.P4 and pass orders thereon, in the light of the

above observations and the judgment referred to above.

Orders shall be passed on Ext.P4 as expeditiously as

possible and at any rate within 2 weeks from the date of

production of a copy of the judgment along with a copy of this

writ petition.

WP(c).No.7828/09 3

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.7828/09 4