IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33789 of 2006(V)
1. SUNNY JOHN, RESIDING AT MALIYEKKAL HOUSE
... Petitioner
Vs
1. DEBTS RECOVERY OFFICER,
... Respondent
2. M/S.LORD KRISHNA BANK LTD.,
3. ST.MARY'S PROPERTIES,
4. JOHN VILANGADAN,
For Petitioner :SRI.G.SHRIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :19/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO.33789 OF 2006
```````````````````````````
Dated this the 19th day of December, 2006
J U D G M E N T
Petitioner is an auction purchaser, who pursuant to the bid has
deposited the bid amount. Exhibit P2 is an application filed by the
third party seeking to set aside the same. Petitioner has raised
various contentions including the non maintainability of Exhibit P2.
But, in the view I am taking, it is not necessary for this court to
entertain the contentions on the merit at this stage. Equally in the
view I am taking, it is not necessary to issue notice to the other side.
Since Exhibit P2 is an application preferred by the third party and is
pending consideration before the Debts Recovery Officer, necessarily
the same had to be disposed of expeditiously as the same has been
filed as early as on 14th February 2006.
2. In the above circumstances, there will be a direction to the
Debts Recovery Officer, the first respondent herein to consider and
dispose of Exhibit P2 in accordance with law after hearing the
petitioner as well as other interested parties, as expeditiously as
possible, at any rate within a period of one month from the date of the
petitioner producing a copy of this judgment.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp