High Court Kerala High Court

M.Ramla vs The Special Deputy Tahsildar on 23 March, 2009

Kerala High Court
M.Ramla vs The Special Deputy Tahsildar on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1851 of 2009(U)


1. M.RAMLA, W/O. F.M. RAZACK,.
                      ...  Petitioner

                        Vs



1. THE SPECIAL DEPUTY TAHSILDAR
                       ...       Respondent

2. BANK OF INDIA

3. M.HEMARAJAN, MELOTT HOUSE

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/03/2009

 O R D E R
                         K. M. JOSEPH, J.
                 --------------------------------------
                 W.P.C. NO. 1851 OF 2009 U
                 --------------------------------------
                 Dated this the 23rd March, 2009

                            JUDGMENT

Petitioner is a guarantor to a loan availed by the third

respondent from the second respondent Bank. The prayer is to

quash Ext.P1. Ext.P1 is a notice issued under Section 7 of the

Kerala Revenue Recovery Act. I had granted an interim order

and I had also granted extension of time for payment. Learned

counsel for the petitioner fairly submits that no amounts have

been paid, despite even extension of time was granted. In such

circumstances, no ground is made out for interference. The Writ

Petition fails and it is dismissed.


                                                  Sd/=
                                         K. M. JOSEPH, JUDGE

kbk.                   // True Copy //
                                                  PS to Judge