High Court Kerala High Court

Shaji.S.Nair vs The Manager on 28 November, 2007

Kerala High Court
Shaji.S.Nair vs The Manager on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21690 of 2007(F)


1. SHAJI.S.NAIR,
                      ...  Petitioner

                        Vs



1. THE MANAGER,
                       ...       Respondent

2. THE CHIEF MANAGER

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2007

 O R D E R
                     ANTONY DOMINIC, J.

                 ===================
                 W.P.(C) NO.21690 OF 2007 F
                 ===================

         Dated this the 28th day of November, 2007

                         J U D G M E N T

The prayers made in this writ petition are:

a. Call for records leading to Ext.P7 and issue a writ of
prohibition restraining the Chief Judicial Magistrate’s
Court, Alappuzha not to proceed ahead with C.M.P.
No.2658/07.

b. Issue a writ of prohibition or any other appropriate
writ, direction or order restraining the Chief Judicial
Magistrate’s Court, Alappuzha not to proceed ahead with
the eviction of the petitioner in terms of Ext.P7.

These two prayers have become infructuous. This is for the

reason that the Chief Judicial Magistrate, Alappuzha has already

passed order under Section 14 of the Act as early as on 19/7/07

and that order has become final in so far as the petitioner is

concerned and hence the 1st prayer cannot be granted.

2. In so far as the 2nd prayer is concerned, in pursuance

to the order dated 19/7/07, possession of the mortgaged

property has already been taken over as early as on 5/9/07.

Thus, in view of this, the writ petition practically has become

infructuous.

WPC No.21690/07
: 2 :

3. However, the petitioner has filed IA No.15626/07,

where he seeks permission for selling of the mortgaged property

within 8 months. By this, what the petitioner intends to achieve

is an order from this court to defer further proceedings for eight

months. Learned counsel for the Bank points out that this

request made by the petitioner lacks bonafides.

4. Making reference to Ext.R1(a) letter submitted by the

petitioner as early as on 27/4/06, it is pointed out that the

petitioner had sought time only till 15th of November 2006 for

disposal of the property and liquidate the liability. This has not

been done by the petitioner. It is also stated that on an earlier

occasion, petitioner had filed writ petition as WP(C) No.11433/06

challenging the proceedings under the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, in which a conditional order of stay was passed

requiring the petitioner to remit Rs.4,00,000/-. It is pointed out

that this order was not complied with. On these reasons, the

Bank contends that there is absolutely no bonafides in the

request now made by the petitioner.

WPC No.21690/07
: 3 :

5. Having heard both sides, I am inclined to agree with

the counsel for the respondent. As already noticed, the writ

petition has practically become infructuous. As far as the present

request of the petitioner for deferring the proceedings by 8

months is concerned, on facts, I am satisfied that there is no

bonafides in the request. Petitioner had all the time from April,

2006, and he very well knew that proceedings will be continued.

Till date, he has not made any such payment and there is no

bonafides at all in the request now made by the petitioner. Added

to all this, is the default he has committed in complying with the

interim order that was passed in W.P.(C)No.11433 of 2006.

For these reasons, I am not satisfied that the writ petition

does not merit consideration.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp