IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29338 of 2008(P)
1. PREJU, AGED 35, W/O.SABU KUMAR,
... Petitioner
Vs
1. DEWAN HOUSING FINANCE CORPORATION LTD.,
... Respondent
For Petitioner :SRI.S.V.PREMAKUMARAN NAIR
For Respondent :SRI.BASIL THOMAS
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/04/2009
O R D E R
S. SIRI JAGAN, J.
--------------------------------------
W.P.(C).No.29338 of 2008
--------------------------------------
Dated: APRIL 15, 2009
JUDGMENT
The petitioner owes money to the respondent by way
of repayment of a loan advanced to her by the respondent.
Since the petitioner committed default in repayment, the
respondent initiated proceedings under the Securitization
and Re-construction of Financial Assets and Enforcement of
Security Interest Act, 2002. The same is under challenge
in this writ petition. On 19.12.2008 this court passed the
following interim order:-
“Following the order dated 3.10.2008, petitioner has
deposited Rs.2 lakhs. That deposit obviously was in
October, 2008. Under such circumstances, interim
order is extended until further orders on condition that
the petitioner deposits at the rate of Rs.2 lakhs per
month payable on or before the last working day of
every month commencing from December, 2008. If the
petitioner fails to deposit any of the instalments as
W.P.(C).No.29338 of 2008
2aforesaid, this order of stay will stand recalled
automatically and the respondents will be at liberty to
forthwith proceed with distress action. The
respondent will be at liberty to bring up the matter by
filing counter affidavit, if so advised.”
2. The learned counsel for the respondent submits that
the petitioner has not complied with the said direction. In
the above circumstances I am not satisfied that the
petitioner is entitled to any further indulgence in the matter.
Even otherwise, in proceedings under the Securitization and
Re-construction of Financial Assets and Enforcement of
Security Interest Act, 2002, the remedy of the petitioner lies
in filing an appeal to the Debt Recovery Tribunal.
In the above circumstances this writ petition is
dismissed.
S. SIRI JAGAN
JUDGE
mt/-