High Court Kerala High Court

Saju Jacob vs The Punjab National Bank on 18 January, 2011

Kerala High Court
Saju Jacob vs The Punjab National Bank on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38728 of 2010(M)


1. SAJU JACOB, S/O. C.S.JACOB,
                      ...  Petitioner

                        Vs



1. THE PUNJAB NATIONAL BANK,
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :SRI.MATHEWS V.JACOB (PARAVUR)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/01/2011

 O R D E R
                             S.SIRI JAGAN, J.
                      ==================
                      W.P.(C).No.38728 of 2010
                      ==================
              Dated this the 18th day of January, 2011
                             J U D G M E N T

The petitioner is challenging proceedings under the Securitisation

and Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002, initiated by the bank to whom the petitioner is

liable to repay loan amounts taken from the bank. This Court has by

interim order dated 28.12.2010 directed that the sale, if any, taken

place pursuant to Ext.P5 notice shall not be confirmed for a period of

one month subject to the condition that the petitioner remitting an

amount of ` 10 lakhs on or before 15.1.2011. The learned counsel for

the Bank submits that the condition in the interim order has not been

complied with.

It is the settled law, as laid down by the supreme Court, that

proceedings under the Securitisation and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002, should not be

interfered with under Article 226 of the Constitution of India and the

parties should be relegated to their remedy by way of appeal before

the Debts Recovery Tribunal. In the above circumstances, without

prejudice to the right of the petitioner to approach the DRT

appropriately, if he can do so at this point of time, this writ petition is

dismissed.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///

                              P.A. to Judge

2