High Court Kerala High Court

Varghese Chacko vs The Branch Manager on 22 October, 2008

Kerala High Court
Varghese Chacko vs The Branch Manager on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30014 of 2008(W)


1. VARGHESE CHACKO, S/O CHACKO, AGED 54
                      ...  Petitioner

                        Vs



1. THE BRANCH MANAGER,
                       ...       Respondent

2. STATE BANK OF TRAVANCORE,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.SATHISH NINAN,SC FOR SBT.

The Hon'ble MR. Justice V.GIRI

 Dated :22/10/2008

 O R D E R
                             V.GIRI,J.
                       -------------------------
                  W.P ( C) No.30014 of 2008
                      --------------------------
              Dated this the 22nd October, 2008

                        J U D G M E N T

Petitioner stood as a guarantor for a cash credit

facility availed by his Brother from the Chenkara Branch

of the 2nd respondent Bank. According to him, he had

undertaken to clear the arrears incurred by the defaulter

for the purpose of getting the title deeds of his mortgaged

property. The grievance of the petitioner is that in spite

of having remitted the arrears, according to him, the

Bank has not returned the title deeds. Hence the writ

petition.

Sri.Sathish Ninan, learned standing counsel for the

State Bank of Travancore submits that the same property

which was offered as security for a loan availed by his

brother was also offered as security for another. The

arrears in relation to the said loan account was actually

cleared only on 13.10.2008, i.e. the date on which the

petitioner instituted the instant writ petition. The Bank

W.P ( C) No.30014 of 2008
2

requires some time to process the request. This shall be

done at the earliest and the title deeds deposited by the

petitioner shall be returned, as early as possible, at any

rate, within two weeks from the date of receipt of a copy of

this judgment. Submission is recorded. The writ petition is

closed.

(V.GIRI,JUDGE)
ma

W.P ( C) No.30014 of 2008
3

W.P ( C) No.30014 of 2008
4