Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Kerala High Court

P.V.Kunjumon vs The Joint Registrar on 17 November, 2009

Author: S.Siri Jagan

Bench: S.Siri Jagan

       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32958 of 2009(L)


1. P.V.KUNJUMON, S/O. CHATHAPPALLY PARAYAN,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR,
                       ...       Respondent

2. THE CHAVAKKAD TALUK RURAL HOUSING,

                For Petitioner  :SRI.T.K.AJITH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/11/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                  W.P(C) No. 32958 of 2009
               .................................................
        Dated this the 17th day of November, 2009

                          J U D G M E N T

The petitioner is a defaulter in repayment of loan amounts due to the 2nd respondent society. The 2nd respondent society initiated coercive recovery proceedings, in which the property belonging to the petitioner was purchased by the 2nd respondent society itself in auction. The petitioner now submits that the property in question comprised of the dwelling house of the petitioner and his family and the petitioner is prepared to pay the entire amounts due, on payment of which the petitioner society may be directed to re-convey the property to the petitioner. Seeking this relief, the petitioner has filed Ext.P2 petition before the 2nd respondent society. The petitioner seeks a direction to the 2nd respondent to consider and pass orders on Ext.P2.

2. I have heard the standing counsel appearing for the 2nd respondent also.

In the facts and circumstances of the case, I dispose of this writ petition with a direction to the 2nd respondent to consider W.P(C) No. 32958 of 2009 -2- and pass orders on Ext.P2, as expeditiously as possible, at any rate, within two weeks from the date of receipt of a copy of this judgment, after affording an opportunity of being heard to the petitioner.

S. SIRI JAGAN, JUDGE rhs