High Court Kerala High Court

P.K.John vs The Thrissur District … on 3 November, 2008

Kerala High Court
P.K.John vs The Thrissur District … on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31877 of 2008(T)


1. P.K.JOHN, S/O.KUNJIPPAVU, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE THRISSUR DISTRICT CO-OPERATIVE BANK
                       ...       Respondent

2. THE ASSISTANT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.THOMAS M.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/11/2008

 O R D E R
          THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------
               W.P.(C.) No. 31877 of 2008
               ---------------------------------
       Dated, this the 3rd day of November, 2008

                       J U D G M E N T

Having heard the learned counsel for the petitioner and

the learned counsel for the Bank; and having regard to the

contentions raised by the petitioner in Ext.P2, without

expressing anything on merits, this writ petition is ordered

directing that Ext.P2 would be taken up, considered and

decided upon, in accordance with law, by the 2nd

respondent, after giving the petitioner an opportunity of

being heard. This shall be done as expeditiously as

possible, at any rate, within a period of one month from the

date of receipt of a copy of this judgment. Having regard to

the objections, the sale proceedings will stand adjourned

pending consideration of Ext.P2.

This writ petition is disposed of as above.

(THOTTATHIL B.RADHAKRISHNAN, JUDGE)

jg