High Court Kerala High Court

The Alleppey Urban Co-Op.Bank Ltd vs The Sale Officer (Assistant … on 17 September, 2009

Kerala High Court
The Alleppey Urban Co-Op.Bank Ltd vs The Sale Officer (Assistant … on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18073 of 2005(B)


1. THE ALLEPPEY URBAN CO-OP.BANK LTD.,
                      ...  Petitioner

                        Vs



1. THE SALE OFFICER (ASSISTANT REGISTRAR),
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,

3. A.MOHAMMED SHAFI, ANZAR MANZIL, MARUTHUM

                For Petitioner  :SRI.N.NANDAKUMARA MENON (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/09/2009

 O R D E R
                              S.SIRI JAGAN, J.

                       ==================

                         W.P(C).No.18073 of 2005

                       ==================

              Dated this the 17th day of September, 2009

                              J U D G M E N T

The petitioner is a co-operative society. They obtained an award

from the Arbitrator under Section 69 of the Kerala Co-operative

Societies Act in ARC No.51/295 against the 3rd respondent for recovery

of certain amounts . EP 43/196 was filed before the 1st respondent in

the year 1996. The amount had to be recovered by sale of the

property mortgaged by the 3rd respondent to the bank. Although the

Arbitrator had attached the properties, no steps were taken to realise

the amounts by sale of the mortgaged properties, is the contention

raised by the petitioner. The petitioner, therefore, seeks the following

reliefs:

“i. To issue a writ of mandamus or other appropriate writ order
or direction directing respondents 1 & 2 to conduct the sale of the
attached properties in E.P.No.43/96 (sic) A.R.C. No.51/95 on the file of
the Assistant Registrar (General) Nedumangad, Thiruvananthapuram
forthwith;

ii. To issue a writ of mandamus or other appropriate writ order
or direction directing respondents 1 & 2 to take immediate steps for
conducting the sale of the attached properties in E.P.No.43/96 in
A.R.C.No.51/95 on the file of the Assistant Registrar (General)
Nedumangad, Thiruvananthapuram.”

2. The learned Government Pleader, on instructions, submits

that the sale was conducted on 18.8.2005, on which date, there was

nobody to participate in the auction. Subsequently, the bank

themselves purchased the same and that sale was confirmed. That

W.P.C.18073/05 2

being so, no further orders are necessary in this writ petition.

Therefore, recording the submission of the Government Pleader, this

writ petition is disposed of.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge