High Court Kerala High Court

Shaji.P.John vs Alstar Metal Company Pvt.Ltd on 6 September, 2010

Kerala High Court
Shaji.P.John vs Alstar Metal Company Pvt.Ltd on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24933 of 2010(N)


1. SHAJI.P.JOHN, S/O.P.S.JOHN,
                      ...  Petitioner

                        Vs



1. ALSTAR METAL COMPANY PVT.LTD.,
                       ...       Respondent

2. P.A.AZEEZKUNJU, S/O.ASSANARUNJU,

3. HOWA BEEVI, W/O.AZEEZKUNJU,

4. STATE BANK OF INDIA,

5. THE AUTHORIZED OFFICER,

6. THE DEBTS RECOVERY TRIBUNAL

                For Petitioner  :SRI.P.K.RAMKUMAR

                For Respondent  :SRI.P.V.SURENDRANATH

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :06/09/2010

 O R D E R
                     C. K. ABDUL REHIM, J.
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  W.P.(C) No. 24933 of 2010
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 6th day of September, 2010

                           JUDGMENT

Petitioner is the auction purchaser of an immovable

property having an extent of 8.5 Ares, along with the shop

rooms situated therein. He purchased the property from

respondents 4 and 5 in an auction conducted on 27-6-2008.

It is stated that he had remitted the entire bid amount and

sale certificate was issued pursuant to the sale, as

evidenced form Exts.P1 and P2.

2. Thereafter, respondents 1 to 3, who are the

defaulters, have approached the Debts Recovery Tribunal

(respondent No.6) by filing an appeal invoking section 17 of

the SARFAESI Act and the Tribunal had stayed further

proceedings. It is stated that the appeal was fully heard on 26-

11-2009 and the Tribunal had reserved the case for pronouncing

judgment. Grievance of the petitioner is that thereafter the

matter was adjourned indefinitely without pronouncing the

judgment, and the petitioner, after spending huge amount, is

W.P.(C) No. 24933/2010 2

now precluded from enjoying the property because of pendency

of the matter before the Tribunal.

3. Heard learned counsel appearing for the petitioner and

learned counsel appearing for respondents 1 to 5. It is agreed

by all parties that the appeal was heard by the tribunal as

contended and it is posted for pronouncement of judgment.

4. Considering the above facts and circumstances, I am of

the opinion that the writ petition can be disposed of directing the

6th respondent to have an early disposal of the matter.

5. In the result, the writ petition is disposed of directing

the 6th respondent to take all earnest efforts to pass judgment in

S.A. No.23 of 2009, as early as possible, at any rate within a

period of one month from the date of receipt of copy of this

judgment.

C. K. ABDUL REHIM,
JUDGE.

mn.