IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5670 of 2010(G)
1. T.K.SAINABA, ARAFA HOUSE,
... Petitioner
Vs
1. THE KERALA FINANCIAL CORPORATION,
... Respondent
2. THE DY.TAHSILDAR,
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :22/02/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No. 5670 of 2010-G
Dated----------------------------2010.
this the 22nd day of February,
J U D G M E N T
The learned counsel for the petitioner submits that the
petitioner will be satisfied, if the first respondent is directed to
consider and pass appropriate orders on Ext.P4 representation
seeking for appropriate reliefs; particularly in view of the fact that
the sale is notified to be held only on 17.3.2010.
2. Heard the learned standing counsel for the respondent
as well.
3. After considering the rival submissions, this Court
directs the first respondent to consider and pass appropriate orders
on Ext.P4 representation and communicate the outcome to the
petitioner as expeditiously as possible, at any rate on or before
15.3.2010. The petitioner will be liable to satisfy the due amount,
subject to the outcome of the decision as above.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
JUDGE
ab