High Court Kerala High Court

P.Sayed Mohamed Rawther vs State Of Kerala on 17 June, 2009

Kerala High Court
P.Sayed Mohamed Rawther vs State Of Kerala on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7065 of 2009(C)


1. P.SAYED MOHAMED RAWTHER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

3. SPECIAL SALE OFFICER, SENIOR INSPECTOR

4. MUVATTUPUZHA AGRICULTURAL CO-OPERATIVE

5. THE CO-OP ASSISTANT REGISTRAR (G)

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/06/2009

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 7065 OF 2009 (C)
                  =====================

              Dated this the 17th day of June, 2009

                          J U D G M E N T

Petitioner wants to get a sale conducted by the 3rd respondent

as early as on 2/2/2008 set aside at this distance of time.

2. Petitioner is a defaulter to the 4th respondent. On an

earlier occasion, petitioner approached this Court by filing a writ

petition as WP(C) No.12417/07. That writ petition was disposed of

by Ext.P2 judgment directing the petitioner to discharge the liability

in instalments. That judgment was not complied with, as a result of

which, sale proceedings were initiated culminating in the sale of the

mortgaged property, which was conducted on 2/2/2008 when the

Bank purchased the same.

3. It is stated that subsequently, Ext.P4 application was

filed on 29th of February, 2008 seeking to have the sale set aside

and that by Ext.P6 dated 31/3/2008, petitioner was informed that

the name of the Bank shown in Ext.P4 was wrong and the petitioner

had not availed of any loan from the Bank which was shown as

respondent in Ext.P4. It is stated that on its receipt, the name of

the Bank was corrected by submitting Ext.P7. What the petitioner

WPC 7065/09
:2 :

now seeks is a direction to consider Ext.P4, as corrected by Ext.P7.

4. As already noticed, the sale took place as early as on

2/2/2008. Ext.P4 application is dated 29th of February, 2008 and by

Ext.P6 dated 31/3/2008, petitioner was informed about the mistake

allegedly committed in Ext.P4. Reply to Ext.P6 is Ext.P7, where

the petitioner says that the name of the Bank was corrected by

him. However, what is to be noticed is that Ext.P7 was given by

the petitioner only on 31st of May, 2008, which is two months after

the receipt of Ext.P6. Therefore, if time for making the application

to set aside is to be counted from the date of Ext.P7, the same is

made beyond the permitted 30 days and hence is inordinately

delayed.

5. Secondly, there is absolutely no bonafides in the prayer

now made in as much as there was inordinate delay on the part of

the petitioner in replying to Ext.P6. For these reasons, I feel the

petitioner’s request lack bonafides and this Court will not be

justified in interfering with the same.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp