High Court Kerala High Court

Rasheeda Beevi vs State Of Kerala on 19 September, 2008

Kerala High Court
Rasheeda Beevi vs State Of Kerala on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27913 of 2008(W)


1. RASHEEDA BEEVI, W/O. ABUDEEN
                      ...  Petitioner

                        Vs



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

2. ASSISTANT REGISTRAR, CO-OPERATIVE

3. SPECIAL SALE OFFICER, KERALA STATE

4. SECRETARY, KUNNATHUR HOUSING

5. A.K.SHAMSUDEEN, PATTUPURAKUTTIYIL

                For Petitioner  :SRI.E.A.BIJUMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :19/09/2008

 O R D E R
         Thottathil B. Radhakrishnan, J.
        ==================================
              W.P.(C)No.27913 of 2008
        ==================================
     Dated this the 19th day of September, 2008.


                     JUDGMENT

Learned Government Pleader appears for

respondents 1 and 2. Notice to respondents 3 to 5

dispensed with preserving their right to move for

review of this judgment, if aggrieved.

2. Petitioner has a liability to satisfy an

award, though she states that the fifth respondent

has the responsibility to discharge the debt. The

fact remains that arbitration proceedings have

concluded and execution proceedings have been taken

up and as of now, the remaining outstandings as on

22-8-2008 is Rs.47,194/-, going by Ext.P7.

3. Petitioner states that certain amounts

paid after the arbitration award has not been duly

credited in terms of law, in as much as, according

WPC27913/2008

-:2:-

to her, after the said remittance has been paid

directly to the bank, the sale officer cannot fix

the amount by fixing the property to sale. Having

regard to the facts and circumstances, repelling

all the contentions, this writ petition is ordered

as follows:

If the petitioner remits an amount of

Rs.15,000/- on or before 15-10-2008 and continues

to remit at the rate of Rs.10,000/- per month on

the 15th of every month commencing from November,

2008, the impugned distress action will be held

back and ultimately dropped if the outstandings are

paid. The third respondent will take note of the

actual outstandings by also giving due credit to

any remittance paid directly to the bank into the

loan account even after the award and shall ensure

that no amount in excess of what is actually due is

collected from the petitioner. The petitioner will

produce a copy of this judgment and a copy of this

WPC27913/2008

-:3:-

writ petition before the third respondent also for

due compliance.

Thottathil B.Radhakrishnan,
Judge.

sl.