High Court Kerala High Court

R.Karmachandran vs Kerala State Financial … on 5 February, 2008

Kerala High Court
R.Karmachandran vs Kerala State Financial … on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2997 of 2008(F)


1. R.KARMACHANDRAN,PROPRETOR AND MANAGING
                      ...  Petitioner

                        Vs



1.  KERALA STATE FINANCIAL CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2008

 O R D E R

ANTONY DOMINIC, J.

———————————

W.P.(C)2997/2008

———————————
Dated this the 5th day of February 2008

Judgment

Petitioner had availed of a loan from the respondents.

Following default, revenue recovery proceedings were

initiated for realization and Ext.P1 is the notice issued under

Section 29 of the State Financial Corporations Act. The

petitioner submits that the loan availed of by him was only

8.46 lakhs and that even after making payments, the

present liability is more than 25 lakhs.

2. The only request that is now made is for deferring

further proceedings pursuant to Ext.P1 for a reasonable

time, in order to enable the petitioner to arrange a buyer for

sale of the property and to liquidate the liability of the

respondents. Since the respondent has already taken over

possession of the mortgaged property, by granting

reasonable time to the petitioner to raise funds even by

entering into an agreement for sale in respect of the

W.P.(C)2997/2008 2

property concerned, I do not think any prejudice will be

caused.

3. Accordingly, this writ petition is disposed of with the

following directions.

1) Further proceedings pursuant to Ext.P1 will be

deferred by the respondents for a period of three

months from today. In the meantime the

possession of the property will be continued to be

with the respondents.

2) During the aforementioned three months

period, it is open to the petitioner to raise

sufficient finance and liquidate the liability to the

respondents, in which case, the respondents will

release the property to the petitioner.

ANTONY DOMINIC, JUDGE

css/