IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31611 of 2009(O)
1. SUNDARAM BNP PARIBAS HOME FINANCE LTD,
... Petitioner
Vs
1. JACOB BEEMER, S/O.JOHNSON, AGED 53
... Respondent
2. THOMAS GEORGE, S/O.K.M.GEORGE, AGED
For Petitioner :SRI.M.P.RAMNATH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/11/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
W.P.(C).No.31611 OF 2009
--------------------------
Dated this the 6th day of November 2009
-------------------------------------
JUDGMENT
Petitioner is a non banking financial
institution advancing loans for various purposes.
In respect of a mortgage property taken by the
company as security for a housing loan, in a suit
filed by a third party as O.S No.217 of 2009 before
the Sub Court, Ernakulam an attachment over that
mortgage property had been passed is the case of
the petitioner. An application was moved in the
above suit by the petitioner for lifting the
attachment or passing of appropriate orders
declaring his first charge over the property.
Though the application was filed three months
before, it is yet to receive consideration from the
court is the grievance espoused for issuing
directions/orders to the court below for disposal
W.P.(C).No.31595 OF 2009 Page numbers
of that application expeditiously. Having regard
to the submissions made and taking note of the
facts and circumstances presented, I direct the
learned Sub Judge Ernakulam to dispose of Ext.P3
application as expeditiously as possible at any
rate before the closing of the courts for the mid
summer vacation in 2010. Writ petition is disposed
as indicated above.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv