High Court Kerala High Court

T.P. Abdul Majeed vs South Malabar Grameen Bank Ltd on 29 June, 2007

Kerala High Court
T.P. Abdul Majeed vs South Malabar Grameen Bank Ltd on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5739 of 2006(G)


1. T.P. ABDUL MAJEED, S/O. AHAMMED KUTTY
                      ...  Petitioner
2. T.P. ABDUL RAHIMAN,

                        Vs



1. SOUTH MALABAR GRAMEEN BANK LTD.,
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.T.R.RAVI

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/06/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C) No.5739 of 2006

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                             Dated: 29th June, 2007


                                   JUDGMENT

The prominent grievance of the writ petitioners who are

judgment-debtors in a mortgage decree obtained by the respondent-

Bank is that the execution court has now ordered sale of the entire

decree schedule property while as a matter of fact sale of a portion of

the property will suffice for discharging the decree debt. Noticing the

above contention this court while admitting the Writ Petition directed

the petitioners to deposit a sum of Rs.One lakh within seven days

from 27.2.2006 as a condition for granting stay. Later on 20.3.2006

a further condition was imposed that a further amount of Rs.One

lakh shall be deposited within 30 days. It is not disputed that both the

above conditions have been complied with by the petitioners

promptly.

2. Having regard to the rival submissions and the grounds

raised in the Writ Petition, I am of the view that the Writ Petition can

be disposed of by issuing the following directions:

The order of stay presently granted will continue for another six

months from today. It is open to the petitioner to identify a purchaser

for any portion of the decree schedule property in the meanwhile.

W.P.C.No.5739/06 – 2 –

Once a purchaser is identified, the concurrence of the respondent-

Bank will be sought for. Even if the respondent-Bank does not grant

concurrence, the petitioners will file an application before the court

below producing copy of the agreement entered into with the

prospective purchaser and seek permission of the court for sale of the

property covered by the agreement. The court below will consider

that application and pass appropriate orders with notice to the

respondent-Bank and thereby facilitate payment of the entire balance

decree debt by the prospective purchaser so that the decree is fully

satisfied. The whole exercise shall be completed within six months of

the petitioners producing copy of the judgment. The stay order, at

any rate, will not continue beyond the period of six months period

mentioned above.

The Writ Petition is disposed of as above. No costs.

srd                                                     PIUS C.KURIAKOSE, JUDGE