High Court Kerala High Court

Savitha R. vs Registrar Of Co-Op Socities on 24 July, 2009

Kerala High Court
Savitha R. vs Registrar Of Co-Op Socities on 24 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20798 of 2009(T)


1. SAVITHA R.W/O. LATE S. SUDHAKARAN,
                      ...  Petitioner
2. ASHIL S, S/O. SAVITHA R,
3. ATHUS S, S/O. SAVITHA R,

                        Vs



1. REGISTRAR OF CO-OP SOCITIES,
                       ...       Respondent

2. ASSISTANT REGISTRAR (GENERAL),

3. ANCHAL BLOCK HOUSING CO-OPERATIVE

4. REGIONAL MANAGER, KERALA CO-OP

5. LIC OF INDIA, THIRUVANANTHAPURAM,

                For Petitioner  :SRI.P.SANTHALINGAM (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/07/2009

 O R D E R
                  ANTONY DOMINIC,J.
              ---------------------
              W.P.(C).No.20798 OF 2009
             ------------------------
          Dated this the 24th day of July, 2009.

                        JUDGMENT

Husband of the first petitioner had availed of a

housing loan of Rs.1,75,000/- from the 3rd respondent

Bank on 27.1.2000. It is stated that as part of the loan

agreement, the first petitioner’s husband had subscribed a

policy with LIC. Her husband expired on 29.9.2000. LIC

paid only Rs.1,28,516/- to the 3rd respondent. Now

demand notice has been issued to the Ist petitioner calling

upon her to pay Rs.1,71,196/- and by Ext.P5, she has been

informed that arbitration case will be filed for realization of

the amount.

2. The case of the petitioners is that, it is due to the

delay on the part of the 3rd respondent in realizing the dues

from the LIC that interest accrued on the amount

outstanding and the contention is that the petitioners

WP(c).N.20798/09 /2/

should not be made liable for the same.

In my view, this plea the petitioner should be urged

before the Arbitrator if and when proceedings under Section

69 of the Kerala Co-operative Societies Act are initiated.

Therefore the writ petition is dismissed leaving open the

contentions.




                                    (ANTONY DOMINIC)
                                         JUDGE
vi/

WP(c).N.20798/09    /2/