IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28193 of 2008(F)
1. M.J.GEORGE, MANAYANICKIL HOUSE,
... Petitioner
Vs
1. THE RECOVERY OFFICER, DEBTS RECOVERY
... Respondent
2. THE FEDERAL BANK LTD, MATTANCHERY.
3. T.M.THOMAS, S/O.MATHEW, XL/665, T A K
For Petitioner :SRI.P.V.JYOTHI PRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/09/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------------------------
W.P.(C) NO.28193 OF 2008 (F)
------------------------------------------------------------------------
Dated this the 24th day of September, 2008
J U D G M E N T
Heard the learned counsel for the petitioner and
Adv.Sri.N.P. Samuel for the second respondent bank.
2. The petitioner stood as a surety and provided his property
as collateral security for a facility availed by the third respondent
from the second respondent bank. On default in repayment, the
bank ultimately filed a suit before a Civil Court in 1991 and after
coming into force of the RDB Act, that suit was transferred to
DRT in 1997. That resulted in Recovery Certificate being issued
on 2-1-2002. In 2008, when the property is brought for sale, the
petitioner states that he was under the impression that third
respondent, being the principal debtor, would discharge the
outstandings. He, in fact, now accuses the bank for not having
initiated distress action until now. With all these facts, he pleads
that as a last opportunity, the sale may be deferred by two
W.P.(C) No.28193/2008
– 2 –
months and the petitioner waives his right for any further notice
and publication and that, within such time, he will make the
payment to avert the sale. Recording this submission and as a
last opportunity, it is ordered that the impugned sale shall stand
adjourned to the date immediately after two months, without any
fresh proclamation or notice to the petitioner. This is the last
chance and no further adjournment will be allowed by the
Recovery Officer.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/25/9