IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9592 of 2009(T)
1. P.A.JOSE, S/O.ANTHONY,
... Petitioner
Vs
1. ARBITRATOR CUM SPECIAL SALE OFFICER/
... Respondent
For Petitioner :SMT.E.V.MOLY
For Respondent :P.C.SASIDHARAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/06/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 9592 OF 2009 (T)
=====================
Dated this the 11th day of June, 2009
J U D G M E N T
The petitioner challenges the recovery proceedings initiated
against him. Admittedly, petitioner is a defaulter to the Bank and
the Bank proceeded against the mortgaged property after
obtaining an award in its favour. The property was brought for
sale and the sale has taken place on 26/3/2009.
2. In this writ petition, although this Court had also
passed an order dated 27/3/2009 not to confirm the sale on the
petitioner remitting the amount due in four instalments, it is the
admitted position that even those instalments have not been
paid. It is in these circumstances, the writ petition is coming up
for final hearing.
3. The pleadings in the writ petition does not show that
there is any illegality or irregularity in the proceedings initiated by
the Bank resulting in sale of the mortgaged property. If that be
the position, this Court will not be justified in interfering with the
matter. That apart, in view of the admitted position that even the
interim order of this Court has not been compiled with, I do not
WPC 9592/09
:2 :
think the petitioner deserves any further indulgence in this
matter.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp