IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5987 of 2008(K)
1. UNNIKRISHNAN. S., AGED 35, S/O.SUKUMARAN
... Petitioner
Vs
1. UNION BANK OF INDIA, REPRESENTED BY
... Respondent
2. THE DEPUTY GENERAL MANAGER
3. DISTRICT COLLECTOR, THIRUVANANTHAPURAM.
For Petitioner :SRI.S.D.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5987 of 2008
-------------------------------------
Dated: February 20, 2008
JUDGMENT
The petitioner against whom securitization proceedings have
been initiated has filed this writ petition challenging the same. I
notice that the petitioner had earlier filed W.P.(C) 33992/07 and that
case was disposed of by Ext.P6 judgment granting instalment
facility. Admittedly no payment has been made as directed and that
the bank continued action as directed in the judgment and this writ
petition has been filed.
2. In my view, in the light of Ext.P6 judgment, there is no fault
on the part of the bank and therefore this writ petition is dismissed.
ANTONY DOMINIC, JUDGE
mt/-