High Court Kerala High Court

Prem Vijayan vs Union Bank Of India on 11 November, 2008

Kerala High Court
Prem Vijayan vs Union Bank Of India on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32627 of 2008(H)


1. PREM VIJAYAN, PARVATHI NIVAS,
                      ...  Petitioner

                        Vs



1. UNION BANK OF INDIA, ALAPPUZHA BRANCH
                       ...       Respondent

2. V.MURALIKRISHNAN, PROPRIETOR,

                For Petitioner  :SRI.MOHAN PULIKKAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :11/11/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.32627 of 2008-H

= = = = = = = = = = = = = = = = = = = = = = = =

   Dated this the 11th day of November, 2008.

                   JUDGMENT

Having heard the learned counsel for the

petitioner and the learned counsel for the bank,

the first respondent, I am not impressed to take

the view that there is any jurisdictional error

or legal infirmity in the impugned order. The

Debts Recovery Tribunal has admitted the

securitisation application filed by the

petitioner. The ground taken by the petitioner is

that the security documents were not created by

him and the signatures that are shown to be that

of his do not even tally with his original and

admitted signatures and still further that he was

not even in India on the date of the alleged

transactions. These are mixed questions of law

and fact which may gain attention ultimately

before the DRT and in supervisory and

WP(C)32627/08 -: 2 :-

extraordinary jurisdiction under Articles 227

and 226, that too, against an interim order of

the DRT, it is unnecessary for this Court to

interfere notwithstanding the availability of a

statutory remedy by way of an appeal to the DRAT

under the SARFAESI Act. Be that as it may, the

interest of the petitioner would stand

protected, if the payment of both the

instalments is made together on or before the

date fixed by the Tribunal for the payment of

second instalment and such amount is detained in

a no-lien account, subject to final decision.

It is so ordered. The writ petition is disposed

of as above.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/