IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1210 of 2008(B)
1. A.V.FRANCIS, RESIDING AT ARAKKAL HOUSE,
... Petitioner
Vs
1. UCO BANK, THRISSUR BRANCH, SWARAJ
... Respondent
2. AUTHORISED OFFICER, UCO BANK,
For Petitioner :SRI.C.VALSALAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/11/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
R.P.No.1210 of 2008
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 14th day of November, 2008.
0 R D E R
The petitioner challenged proceedings taken under
the SARFAESI Act. The judgment sought to be
reviewed was issued directing that amounts shall
be paid as stated therein. This does not,
however, exclude the petitioner and the bank from
working out any private settlement of the
transaction, including by private sale of a
portion, if it is viable and acceptable to the
bank. The deposits as required by the judgment
are necessary only if the benefit of the judgment
is to be sustained. The review petition is
ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/