High Court Kerala High Court

S.Bijukumar vs Authorised Officer on 27 August, 2008

Kerala High Court
S.Bijukumar vs Authorised Officer on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23204 of 2008(K)


1. S.BIJUKUMAR
                      ...  Petitioner

                        Vs



1. AUTHORISED OFFICER,
                       ...       Respondent

2. MANAGER, STATE BANK OF TRAVANCORE

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/08/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.23204/2008
    -----------------------------------------------------------
           Dated this the 27th day of August, 2008


                           JUDGMENT

In this writ petition, petitioner is challenging the

proceedings initiated by the respondent Bank before the

Chief Judicial Magistrate, Thiruvananthapuram, for an order

under Section 14 of the Securitisation Act. The contention

raised is that the Chief Judicial Magistrate lacks jurisdiction

to entertain an application under Section 14 of the Act. This

issue has been decided against the petitioner by a Division

Bench of this court in the judgment in WP(c).No.428/2008

and therefore that contention does not merit consideration.

2. Now the learned counsel for the petitioner prays that

he may be permitted to discharge the liability in

installments. I heard the counsel for the Bank also in this

matter.

2

3. Having regard to the averments made, I direct that

the amount due from the petitioner be paid in three equal

monthly installments, first of which will be paid by the

petitioner before 10.9.2008 and the subsequent installments

before 10th of every succeeding month. Subject to payment

as above, further proceedings shall be kept in abeyance and

in case default is committed, the respondents will be free to

continue the proceedings without further notice.

4. But however, this order will not stand in the way of

the Chief Judicial Magistrate considering CMP.No.1101/2008

and passing orders thereon. But however, its

implementation shall be subject to the aforesaid directions.

Writ Petition is disposed of as above.

ANTONY DOMINIC
JUDGE

vi.

3

ANTONY DOMINIC
JUDGE

vi.

4