IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17656 of 2003(B)
1. P.M.SREEDHARAN,
... Petitioner
Vs
1. VAZHOOR FARMERS SERVICE CO-OPERATIVE
... Respondent
2. ASSISTANT REGISTRAR OF CO-OPERATIVE
3. SALE OFFICER AND ASSISTANT REGISTRAR OF
4. P.M.MOHANAN,
For Petitioner :SRI.N.NAGARESH
For Respondent :SRI.RAJEEV V.KURUP
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
W.P.(C).No.17656 OF 2003
-----------------------------
Dated this the 17th day of November, 2006
J U D G M E N T
Petitioners are aggrieved by the recovery steps initiated
against the property of the 4th respondent. According to the
petitioners, the transaction between late Sreedharan (1st
petitioner) and the 4th respondent transferring the property with
the 1st respondent bank is fraudulent. The Civil suit,
O.S.No.335/2003, on the file of the Munisiff court, Kollam is
pending in the matter. The learned counsel for the 1st respondent
bank submits that the 4th respondent had duly mortgaged the
property to the 1st respondent while availing the loan and huge
amounts are due from the 4th respondent and hence steps have
been taken to proceed against the property. In case the
petitioners have any grievance left, they may pursue the matter
before the Civil Court since the essential grievance is against the
4th respondent. Without prejudice to such liberty this writ petition
is dismissed.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
W.P.(C).No.17656/2003
JUDGMENT
17th November, 2006