IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3795 of 2009()
1. VALSALAN.P, S/O.KANAVAN,
... Petitioner
Vs
1. BABY JOSEPH, AUTHORISED OFFICER,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :27/01/2010
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C. No. 3795 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of January, 2010.
ORDER
This is a petition filed under Section 482 of the
Code of Civil Procedure seeking to have Annexure A1 notice
and all further proceedings pursuant thereto quashed.
2. Petitioner was the first respondent in
C.M.P.3732 of 2009 on the file of the Chief Judicial
Magistrate Court, Kozhikode. Petition was filed by the first
respondent under Section 14 of the Securitisation and
Reconstruction of Financial Assets and Enforcement of
Security Interest Act. The prayer was to take possession of the
property of the petitioner herein. The Commissioner issued
notice to the petitioner. Assailing this notice, this petition has
been filed.
3. The remedy of the petitioner is to approach the
Debt Recovery Tribunal under the SARFAESI Act for
appropriate relief.
Crl..C.3795/2009. 2
Reserving the liberty of the petitioner to approach the
Debt Recovery Tribunal, this petition is dismissed.
P. BHAVADASAN,
JUDGE
sb.