IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2873 of 2009(P)
1. MARIAMMA ABRAHAM, D/O.SOSAMMA,KAIPPALLIL
... Petitioner
Vs
1. FEDERAL BANK LTD.,ALUVA, REPRESENTED BY
... Respondent
2. DEBTS RECOVERY APPELLATE TRIBUNAL,
3. RECOVERY OFFICER, DEBTS RECOVERY
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 2873 OF 2009 P
````````````````````````````````````````````````````
Dated this the 3rd day of February, 2009
J U D G M E N T
Petitioner was set ex-parte in a civil suit. Petitioner
filed application for setting aside the ex-parte decree which was
rejected by Ext.P1. Against Ext.P1, the petitioner preferred appeal
before the Appellate Tribunal with a delay of 11 days. The
complaint of the petitioner is that in the meantime the property of
the petitioner is put up for sale. The sale is posted to 25.2.2009.
2. I heard learned counsel for the petitioner and learned
counsel for the Bank.
3. In such circumstances, writ petition is disposed of as
follows.
If Ext.P4 is allowed, there will be a direction to the 2nd
respondent to consider and take a decision on Ext.P3 within two
weeks from the date of passing orders on Ext.P4.
(K.M.JOSEPH, JUDGE)
aks