High Court Kerala High Court

Thampy Abraham vs The Thahasildar (Rr) on 24 November, 2009

Kerala High Court
Thampy Abraham vs The Thahasildar (Rr) on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30365 of 2009(M)


1. THAMPY ABRAHAM, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. THE THAHASILDAR (RR), PATHANAMTHITTA,
                       ...       Respondent

2. VILLAGE OFFICER, KOZHENCHERRY VILLAGE,

3. STATE BANK OF TRAVANCORE,

                For Petitioner  :SRI.VARUGHESE M EASO

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/11/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                 W.P.(C).No.30365 OF 2009
                     ------------------------------

          Dated this the 24th day of November, 2009


                         J U D G M E N T

———————-

1. The writ petition is filed challenging the revenue

recovery proceedings initiated against the petitioner, for

realisation of the arrears in a Bank loan account which was

availed from the 3rd respondent.

2. By virtue of an interim order dt.27.10.2009 further

steps of recovery was stayed on condition of the petitioner

remitting an amount of Rs.75,000/- within a period of 3 weeks

therefrom. The petitioner has not complied with the above said

condition nor any petition seeking enlargement of time is filed.

3. Eventhough some dispute is raised regarding

correctness of the amount sought to be recovered, it is not a

matter which can be adjudicated in this writ petition. Therefore,

considering non-compliance of the interim order the writ petition

cannot be entertained even on the question of equity.

4. Hence this writ petition is dismissed.

C.K.ABDUL REHIM, JUDGE.

okb