IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 613 of 2007(N)
1. SUBHADRAMMA, AGED 63 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT,
3. THE DIRECTOR, INDUSTRIES AND COMMERCE,
4. THE LIQUIDATOR, PROGRESSIVE INDUSTRIES
5. P.P.VIJAYAN, PARAMESWARATHU VEEDU,
6. BABUKUTTAN PILLAI, S/O.SANKARAN PILLAI,
7. ADV.VIJAYAKUMAR K., AKKASSERIL,
8. P.P.VIJAYAN, S/O.PARAMESWARAN,
9. SUBHADRAMMA, THAYIL, KIZHAKKATHIL,
For Petitioner :SRI.P.GOPAKUMARAN NAIR
For Respondent :SRI.P.RAVINDRAN
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :15/11/2007
O R D E R
K.PADMANABHAN NAIR,J
====================
R.P..No.613 of 2007
======================
Dated this the 15th day of November, 2007
ORDER
Heard both sides. It is submitted by the counsel for the
review petitioner, who is the petitioner in the writ petition that
she had deposited an amount of Rs.3,25,000/- as part of sale
consideration. The petitioner deposited Rs.25,000/- as earnest
money on 7.12.2005 and of Rs.3,00,000/- after the auction sale.
It is submitted by the petitioner that amount was deposited by
the Society in a bank which it is still lying as such. The learned
counsel appearing for the respondent society submits that on
receipt of the money the same was deposited in a bank and the
same was not returned since the petitioner did not approach the
society. It is submitted that petitioner is not entitled to interest
but if any interest had already accrued in the aforesaid amount
in the bank the same can be refunded to her. The review
petition is disposed of in the following manner:
The petitioner shall file a proper application before the
society for return of Rs.3,25,000/- deposited by her as part of the
sale consideration along with interest accrued within two weeks
R.P.No.613/2007
:2:
from the date of receipt of a copy of the order. On receipt of
such application the society shall take necessary steps to return
the amount from the bank with whatever interest accrued in that
amount and to the petitioner within one month from the date of
receipt of a copy of this order.
K.PADMANABHAN NAIR, JUDGE
dvs