IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4168 of 2004(U)
1. SREEKUMARAN NAIR, AGED 35 YEARS,
... Petitioner
Vs
1. THE MANAGER, K.S.F.E., BRANCH
... Respondent
2. THE SPECIALTAHSILDAR, REVENUE
3. THE MANAGING DIRECTOR,
4. THANKAMANIAMMA @ THANKAMMA,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :06/06/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 4168 OF 2004
--------------------------------------------
Dated this the 6th day of June, 2008
JUDGMENT
Petitioner is challenging recovery proceedings through
attachment and sale of the property of the fourth respondent mortgaged
to KSFE. Petitioner’s claim is under agreement for purchase of
mortgaged property. It is for the petitioner to settle arrears due to
KSFE and then purchase the property or otherwise property can be sold
in recovery proceedings. W.P. is disposed of leaving freedom to the
KSFE to proceed for attachment and sale of property if the petitioner or
defaulter does not settle liability immediately.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2