High Court Kerala High Court

Shaju Antony vs The Assistant General Manager on 2 January, 2007

Kerala High Court
Shaju Antony vs The Assistant General Manager on 2 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 187 of 2007(V)


1. SHAJU ANTONY, S/O.N.C.ANTONY,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT GENERAL MANAGER,
                       ...       Respondent

2. THE CHIEF MANAGER,

3. THE BRANCH MANAGER,

4. A.J.SIMON,

5. PHILIP MULAKKARAN,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/01/2007

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

        ...........................................

                       W.P.(C)No.187 OF 2007

       ............................................

           DATED THIS THE 2nd DAY OF JANUARY, 2007



                                JUDGMENT

Petitioner is the second respondent in I.A.4971 of

2006 in O.S.165 of 2004 of Sub Court, Thrissur. Fifth

respondent is the petitioner/plaintiff in that suit.

Second respondent was the first respondent in I.A.4971

of 2006. The suit was filed by the 5th respondent for

realisation of the amount due from petitioner. I.A 4971

of 20006 was filed by the plaintiff in the suit for a

direction to second respondent, Bank to deposit the

balance amount in excess of Rs.15,45,649/-realised by

the bank by sale of the mortgaged property belonging to

the petitioner. The property was sold by the bank,

invoking the powers under Securities and Realisation

Act. Under Ext.P9 order, learned Sub Judge directed the

bank to deposit the excess amount realised by bank

before that court. This petition is filed under Article

227 of Constitution of India challenging Ext.P9 order.

The case of petitioner was that challenging the action

taken by the bank, for the sale of the mortgaged

property, petitioner filed WP(C) 33204 of 2006 before

WP(C)187/2007 2

this court and under Ext.P10 order an order of stay was

passed by this court and if the petitioner is to

succeed in the writ petition, no amount could be

deposited by the bank before the sub court and

therefore Ext.P10 order is to be quashed.

2. Learned counsel appearing for petitioner and

respondents 1 to 3 were heard.

3. Arguments of the learned counsel appearing for

the petitioner was that as the writ petition is pending

challenging the sale and if petitioner is to succeed in

the writ petition, no amount could be deposited by the

bank and in that event as the property has already been

attached by the plaintiff as per order in I.A.1064 of

2004, there is no necessity for a direction to deposit

excess amount realised by the bank and therefore

Ext.P10 order is to be quashed.

4. On hearing the learned counsel appearing for

petitioner, I do not find any reason to interfere with

Ext.P9 order except providing that the deposit if any

made by the bank in O.S.165 of 2004, pursuant to Ext.P9

order, would be subject to the result of WP(C) 33204 of

2006 and the court shall not release the amount to the

WP(C)187/2007 3

plantiff before disposal of WP(C) 33204 of 2006.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-