High Court Kerala High Court

M/S. Saravana Rolling Mills vs The Canara Bank on 20 December, 2006

Kerala High Court
M/S. Saravana Rolling Mills vs The Canara Bank on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 14584 of 2003(J)


1. M/S. SARAVANA ROLLING MILLS,
                      ...  Petitioner

                        Vs



1. THE CANARA BANK, REPRESENTED BY ITS
                       ...       Respondent

2. THE CHIEF MANAGER, CANARA BANK,

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SRI.P.GOPINATH  MENON

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :20/12/2006

 O R D E R
                              C.N.RAMACHANDRAN NAIR, J.

                         ....................................................................

                                       O.P. No.14584  of  2003

                         ....................................................................

                        Dated this the  20th  day of December, 2006.


                                                JUDGMENT

The O.P. was filed challenging recovery proceedings by resort to provisions

of the Securitisation Act. Subsequent to the filing of O.P., the Supreme Court has

upheld the validity of the Act. In the circumstances, O.P. is dismissed leaving

freedom to the respondents to proceed for recovery in accordance with the statute.

C.N.RAMACHANDRAN NAIR

Judge

pms