IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21421 of 2007(A)
1. A.K.RAJAGOPALAN, S/O. LATE
... Petitioner
Vs
1. VIJAYA BANK,
... Respondent
2. THE AUTHORISED OFFICER,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.K.ANAND (A.201)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/02/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C)=No.=21421 = =2007 = =
= = = = = =OF = =A
= = = = = = = = = = = = = = = =
Dated this the 27th February, 2008
J U D G M E N T
In this writ petition challenging the proceedings initiated by
the bank under the Securitisation and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002, it is seen that
the property is scheduled to be sold on 4.3.2008 and Ext. P9 is the
notice published by the bank.
2. At this stage all that the petitioner seeks is that the bank
may intimate him the minimum amount that is required for settling
the liability of the petitioner. It being the last endeavour of the
petitioner to save his property from a distress sale, I feel, the
request needs to be considered.
3. Therefore, the writ petition is disposed of directing the 1st
respondent to intimate the petitioner the minimum amount that is
required to be paid off to settle his liability and save the property
that is proposed to be sold on 4.3.2008. This the 1st respondent
W.P.(C) No. 21421 OF 2007 -2-
shall do before 2.3.2008.
4. The petitioner may approach the 1st respondent with an
appropriate representation in this behalf and on receipt thereof, the
1st respondent shall give the intimation to the petitioner as directed
above.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-