IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24634 of 2008(G)
1. P.I.SAFIYA BEEVI,
... Petitioner
Vs
1. UCO BANK, MATTANCHERRY,
... Respondent
2. AUTHORISED OFFICER,
3. DEBT RECOVERY TRIBUNAL, ERNAKULAM.
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :SRI.GEORGE KARITHANAM VARGHESE
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/09/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.24634 of 2008
==================================
Dated this the 19th day of September, 2008.
JUDGMENT
Petitioner availed certain facilities by way of
loan from the first respondent. On account of
default in repayment, the bank took action under
the SARFAESI Act and proceeded against the security
property and issued possession notice. The
property, which is the security property belongs to
the guarantors. They filed writ petition before
this Court against such action and lost it. They
carried a writ appeal, which was also unsuccessful.
Thereafter, this writ petition is filed by the
principal debtor on the premise that she has filed
a securitization application before the Debts
Recovery Tribunal on regular basis. The owners of
the security property, themselves, have lost the
writ petition and writ appeal. The mere plea of
the petitioner that she has a moral obligation; may
be a legal one, to protect the interest of the
WPC24634/08
-:2:-
guarantors, is insufficient to persuade the writ
court to come to the aid of the petitioner. That
would be virtually contradicting the judgments
dismissing the writ petition and writ appeal by the
guarantors.
For the foregoing reasons, I do not find any
ground to interfere with the impugned proceedings.
However, it is clarified that the last sentence of
the interim order dated 14-8-2008 recording the
statement of the petitioner that she may be able to
avert the sale and that she may do so in consonance
with the first respondent will continue to be
recorded without prejudice to the rights of
parties.
Writ petition is dismissed.
Thottathil B.Radhakrishnan,
sl. Judge.