High Court Kerala High Court

K.N.Ramachandran vs The Authorized Officer on 3 August, 2009

Kerala High Court
K.N.Ramachandran vs The Authorized Officer on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17233 of 2007(B)


1. K.N.RAMACHANDRAN, MANAGING PARTNER,
                      ...  Petitioner

                        Vs



1. THE AUTHORIZED OFFICER,
                       ...       Respondent

2. VIJAYA BANK, VYTTILA BRANCH,

                For Petitioner  :SRI.GEORGIE SIMON

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/08/2009

 O R D E R
                                 S. Siri Jagan, J.
                 =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        W. P (C) No. 17233 of 2007
                 =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                     Dated this, the 3rd August, 2009.

                                J U D G M E N T

The petitioner is challenging proceedings initiated by the

respondents under the Securitisation and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002 for recovery of

loan amounts due from the petitioner to the respondents. The

petitioner’s only contention is that he is willing to settle the matter

out of court by paying the amounts due in instalments. In view of his

readiness to pay the amounts in instalments, on 8-6-2007, this Court

passed the following interim order:

“In spite of service of notice through messenger, there is no
appearance for the respondents. Since petitioner undertakes to
remit Rs. 15 lakhs which is almost 50% of the liability due to the
Bank on the date notified for receipt of tender, there will be a
direction to the respondents not to open the tenders on the next
day in terms of the sale notice, if petitioner remits Rs. 15 lakhs on
or before 11-6-2007. Post on 13-6-2007.”

2. Learned counsel for the respondents submits that the

petitioner has not cared to pay the amounts as directed in the interim

order. That being so, I do not think that the petitioner is entitled to

any further indulgence in the matter. Even otherwise, in respect of

proceedings under the Act, the remedy of the petitioner lies in filing

an appeal before the Debt Recovery Tribunal as provided under the

Act itself.

In view of the above, I do not find any merit in the writ petition

and accordingly the same is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/