High Court Kerala High Court

Thomas Koshy vs The K.S.F.E.Limited on 2 July, 2010

Kerala High Court
Thomas Koshy vs The K.S.F.E.Limited on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18985 of 2010(W)


1. THOMAS KOSHY,KALAPPILA HOUSE,
                      ...  Petitioner
2. GEORGE LUKKOSE,

                        Vs



1. THE K.S.F.E.LIMITED,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR(RR).,

3. THE BRANCH MANAGER,K.S.F.E.LIMITED,

4. SRI.NOBLE, KALAPPILA VEEDU,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS, SC, KSFE, LTD

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/07/2010

 O R D E R
                 P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 18985 of 2010
                    ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 2nd day of July, 2010

                              JUDGMENT

The petitioners, who were the guarantors to a chitty transaction

prized in favour of the 4th respondent, are before this Court challenging

the steps taken by the third respondent against the petitioners for

recovery of the sum stated as due from the 4th respondent. The case of

the petitioners is that, in spite of pointing out the actual facts and

figures with regard to the assets of the principal debtor i.e 4th

respondent, by filing Ext.P3 representation, sent by registered post,

absolutely no action has been taken by the third respondent against the

4th respondent, while steps are being pursued against the petitioners,

which made the petitioners to approach this Court.

2. The learned standing counsel appearing for the respondent

KSFE submits that, they have already filed a statement before this

Court (yet to form part of the records) pointing out that, Ext.P3

representation has not been obtained to the concerned respondent,

though the postal receipt dated 13.4.2010 stands affixed on the face

page of Ext.P3. The learned standing counsel further submits that, the

particulars of the properties stated as owned, possessed and enjoyed

by the 4th respondent are not brought to the notice of the respondents

by the petitioners and on furnishing the relevant particulars in black and

W.P. (C) No. 18985 of 2010
: 2 :

white terms, appropriate proceedings will be taken against the 4th

respondent, before proceeding with further steps against the

petitioners. Submission as above is recorded.

3. Accordingly, the petitioner is permitted to file proper

representation, pointing out the actual facts and figures, particularly as

to the assets/properties owned by the 4th respondent before the 3rd

respondent, on which event, the same shall be considered and

appropriate orders shall be passed thereon and the outcome shall be

let known to the petitioners before proceeding with further steps against

the petitioners.

The Writ Petition is disposed of.

P. R. RAMACHANDRA MENON, JUDGE

kmd