High Court Kerala High Court

P.Kunhikannan vs State Of Kerala on 29 September, 2009

Kerala High Court
P.Kunhikannan vs State Of Kerala on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24896 of 2009(F)


1. P.KUNHIKANNAN,AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY SECRETARY
                       ...       Respondent

2. THE AUTHORIZED OFFICER/GENERAL MANAGER,

3. THE ARBITRATOR CUM SPECIAL SALE OFFICER,

4. THE JOINT REGISTRAR OF CO-OPERATIVES,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/09/2009

 O R D E R
                        S.SIRI JAGAN
           ---------------------------------------------
                 W.P.(C) NO.24896 of 2009
           ---------------------------------------------
           Dated this the 29th day of September, 2009


                           JUDGMENT

The petitioner is challenging proceedings initiated by

respondents 2 and 3 for recovery of loan accounts by sale of the

property mortgaged by the petitioner as security for loan

amount sanctioned to the petitioner, which he has not repaid.

Petitioner submits that he has filed Ext.P4 appeal before the 4th

respondent challenging the sale itself and the recovery

proceedings may be directed to be kept in abeyance till the 4th

respondent considers Ext.P4.

2. I have heard learned Government Pleader also. In

the nature of the order I propose to pass, I do not think it

necessary to issue notice to respondents 2 and 3 at this

juncture.

3. In the facts and circumstances, I dispose of this writ

petition with a direction to the 4th respondent to consider and

pass orders on Ext.P4 as expeditiously as possible, at any rate,

W.P.(C) NO.24896 of 2009 2

within two months from the date of receipt of a copy of this

judgment. Further proceedings pursuant to Ext.P2 shall be

kept in abeyance on condition that the petitioner pays an

amount of Rs.25,000/- on 15.10.09 and another Rs.50,000/- on

16.11.09. I make it clear that I have not expressed any opinion

on the maintainability of Ext.P4 or the merits of the contentions

in Ext.P4.

(S.SIRI JAGAN, JUDGE)
SPC