High Court Kerala High Court

Swami Asari vs The General Manager on 27 May, 2010

Kerala High Court
Swami Asari vs The General Manager on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.FA.No. 18 of 2010()


1. SWAMI ASARI, S/O. NATESAN ASSARI,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER, DISTRICT
                       ...       Respondent

2. CHANDRIKA, KINARUVETTIYA VILA,

3. SALINI.S. D/O. SYRANDHRI,

4. AMMU, D/O. SALINI (MINOR)

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :27/05/2010

 O R D E R
         THOTTATHIL B.RADHAKRISHNAN
          & S.S.SATHEESACHANDRAN, JJ.
         ---------------------------------------
                   Ex.F.A.No.18 of 2010
         ---------------------------------------
       Dated this the 27th day of May, 2010

                       JUDGMENT

THOTTATHIL B.RADHAKRISHNAN, J.

The appellant filed a suit for recovery of

money against respondents 2 to 4. He obtained an

order of attachment in execution of that decree. The

1st respondent co-operative bank filed a claim petition

contending that it has a mortgage in its favour and is

a secured creditor and the attachment is to be lifted.

The court below, being satisfied of the existence of

the mortgage and the fact that the bank is a secured

creditor, lifted the attachment.

2. When this appeal was taken up on an

earlier occasion, we wanted the appellant to state

whether he would pay off the amounts due to the

bank so that the claim of the bank would get satisfied.

Even today, there is no offer to do so. He would stand

only to say that the property, after being put to sale in

the course of execution of the decree, the bank may

be directed to adjust the amount that may be

Ex.F.A.No.18 of 2010

:: 2 ::

generated from the sale, to satisfy the decree amount.

We are not satisfied.

3. There is no illegality or error of

jurisdiction in the impugned order. We also find that

the court below has considered the entire facts and

evidence in accordance with law.

We find no ground interfere with the

impugned order. Appeal fails and the same is

accordingly dismissed.

Sd/-

(THOTTATHIL B.RADHAKRISHNAN)
JUDGE

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE

sk/
//true copy//

P.S. to Judge.