Citation : 2024 Latest Caselaw 15259 Ker
Judgement Date : 5 June, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
WEDNESDAY, THE 5TH DAY OF JUNE 2024 / 15TH JYAISHTA, 1946
WP(C) NO. 39747 OF 2023
PETITIONER:
SALIM ANIYAN KUNNUMMEL
AGED 50 YEARS
S/O. SRI. ABBU ANIYAN KUNNUMMEL, KOLAYAD, KANNUR,
KERALA, PIN - 670650
BY ADVS.
T.RAMESH BABU
C.K.SREEJITH
RESPONDENTS:
1 AUTHORIZED OFFICER
CANARA BANK, ARM BRANCH, CIRCLE OFFICE BUILDING,
BELMETTA ROAD, MANGALURU, PIN - 575001
2 CANARA BANK
BUNDER MANGALORE BRANCH, MANGALURU REPRESENTED BY ITS
CHIEF MANAGER, PIN - 575001
3 THE SUB REGISTRAR
PERAVOOR, KANNUR, PIN - 670306
4 THE SUB REGISTRAR
MATTANNUR, KANNUR, PIN - 670702
5 THE INSPECTOR GENERAL
OFFICE OF THE INSPECTOR GENERAL OF REGISTRATION, NEAR
DISTRICT COURT, VANCHIYOOR, THIRUVANATHAPURAM,
PIN - 695035
6 STATE OF KERALA
REP. BY ITS SECRETARY TO GOVERNMENT, REGISTRATION
DEPARTMENT THIRUVANATHAPURAM, PIN - 695001
7 DEPUTY REGISTRAR (ADMINISTRATION)
OFFICE OF THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETY,
KANNUR, PIN - 670001
8 REGISTRAR
CO-OPERATIVE REGISTRAR OFFICE, TRIVANDRUM, PIN - 695001
BY ADV SANTHOSH PETER
ADV. AJITH VISWANATHAN - GOVERNMENT PLEADER.
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
05.06.2024, ALONG WITH WP(C).33722/2023, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
W.P.(C).Nos. 39747 & 33722 of 2023
..2..
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
WEDNESDAY, THE 5TH DAY OF JUNE 2024 / 15TH JYAISHTA, 1946
WP(C) NO. 33722 OF 2023
PETITIONER:
CANARA BANK, ASSET RECOVERY & MANAGEMENT (ARM)
BRANCH
CANARA BANK, ASSET RECOVERY & MANAGEMENT (ARM)
BRANCH CIRCLE OFFICE BUILDING, BALMATTA ROAD,
MANGALURU KARNATAKA,REPRESENTED BY ITS CHIEF
MANAGER, PIN - 575001
BY ADVS.
SANTHOSH PETER (MAMALAYIL)
P.N.ANOOP
M.S.SANDEEP SUDHAKARAN
RESPONDENTS:
1 THE REGISTRAR OF CO-OPERATIVE SOCIETIES
JAWAHAR SAHAKARANA BHAVAN DPI, JUNCTION, THYCADU,
THIRUVANANTHAPURAM., PIN - 695014
2 JOINT REGISTAR OF CO-OPERATIVE SOCIETIES(GENERAL)
JOINT REGISTAR OF CO-OPERATIVE SOCIETIES
(GENERAL) KANNUR., PIN - 670001
3 SUB REGISTRAR,
SUB REGISTRAR OFFICE, PERAVOOR,
KANNUR DISTRICT, PIN - 670673
4 M/S RUBBER MARKETING AND PROCESSING CO-OPERATIVE
LIMITED (RUBTECH INDIA)
C-30, 2ND FLOOR, AL-RAHABA PLAZA, NELLIKAI ROAD,
MANGALURU, REPRESENTED BY ITS CHAIRMAN, MR.JOSE
THATHYAMKULAM., PIN - 575001
BY ADV. AJITH VISWANATHAN - GOVERNMENT PLEADER
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 05.06.2024, ALONG WITH WP(C).39747/2023, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P.(C).Nos. 39747 & 33722 of 2023
..3..
COMMON JUDGMENT
W.P.(C).Nos. 39747 & 33722 of 2023 Dated this the 5th day of June, 2024
Petitioner in the Writ Petition first above
referred, is the auction purchaser in a sale
conducted by the respondents 1 & 2, in terms of
the provisions of the SARFAESI Act. The short
grievance of the petitioner is that, the sale
certificate issued is not permitted to be
registered, on the allegation that there is a
prior attachment in the property.
2. Having heard the counsel appearing for the
respective parties, this Court finds that, the
same is not a sufficient cause to refuse
registration. In view of the provisions contained
in 31B of the Recovery of Debts and Bankruptcy
Act, 1993,('R.D.B. Act' for short) the claims of W.P.(C).Nos. 39747 & 33722 of 2023
..4..
the co-operative sector cannot have precedence
over the claims of the Bank, in terms of the
R.D.B. Act.
3. In the circumstances, the 3rd respondent/Sub
Registrar is directed to register the documents,
once the same are presented for registration, not
withstanding the factum of attachments noted in
the Encumbrance Certificate.
The Writ Petition (Civil) is disposed of as above.
Sd/-
C. JAYACHANDRAN JUDGE TR W.P.(C).Nos. 39747 & 33722 of 2023
..5..
APPENDIX OF WP(C) 39747/2023
PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SALE CERTIFICATE ISSUED IN FAVOUR OF THE PETITIONER Exhibit P2 TRUE COPY OF THE ORDER DATED 12.7.2023 IN S.A NO. 252/2021 PASSED BY THE HON'BLE DEBT RECOVERY TRIBUNAL Exhibit P3 THE TRUE COPY OF THE LETTER DT.29/11/2021 ISSUED BY 1ST RESPONDENT TO 3RD RESPONDENT Exhibit P4 TRUE COPY OF THE NOTICE DATED 1.11.2023 Exhibit P5 THE TRUE COPY OF THE LETTER ISSUED BY 7TH RESPONDENT TO THE 3RD RESPONDENT DT. 20/7/2023 W.P.(C).Nos. 39747 & 33722 of 2023
..6..
APPENDIX OF WP(C) 33722/2023
PETITIONER EXHIBITS Exhibit 1 TRUE COPY OF THE LETTER EVIDENCING DEPOSIT OF TITLE DEEDS DATED 08.02.2008 AND 22.02.2008 Exhibit P2 TRUE COPY OF ENCUMBRANCE CERTIFICATE ISSUED BY THE 3RD RESPONDENT Exhibit P3 TRUE COPY OF THE E-AUCTION SALE NOTICE DATED 08.10.2021 Exhibit P4 TRUE COPY OF THE SALE CERTIFICATE DATED 29.11.2021 ISSUED BY THE PETITIONER BANK Exhibit P5 TRUE COPY OF THE COMMUNICATION FROM THE 1ST RESPONDENT DATED 11.11.2021 Exhibit P6 TRUE COPY OF THE COMMUNICATION DATED 12.11.2021 Exhibit P7 TRUE COPY OF THE JUDGMENT IN OP(DRT)306/2021 DATED 22.3.2023 Exhibit P8 TRUE COPY OF THE ORDER OF THE HONOURABLE DEBT RECOVERY TRIBUNAL IN SA.NO.252/2021 DATED 12.7.2023 Exhibit P9 TRUE COPY OF THE SALE CERTIFICATE ISSUED BY THE APPLICANT BANK TO THE AUCTION PURCHASER DATED 21.7.2023 Exhibit P10 TRUE COPY OF THE COMMUNICATION FROM THE 2ND RESPONDENT TO THE 3RD RESPONDENT DATED 19/07/2023 Exhibit P11 TRUE COPY OF THE ENCUMBRANCE CERTIFICATE ISSUED BY THE 3RD RESPONDENT DATED 11.8.2023
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!