IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2047 of 2009(R)
1. P.A.MOHAMMED ASHRAF, AGED 54 YRS,
... Petitioner
Vs
1. SOUTH MALABAR GRAMIN BANK,HEAD OFFICE,
... Respondent
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.2047 of 2009-R
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 20th day of January, 2009.
JUDGMENT
The petitioner availed a loan from the respondent
in 2001. That was not repaid. The respondent
filed a suit and obtained a decree on 20-10-2005.
With accruals thereon, the outstandings kept
growing. However, no payment was made. Respondent
initiated proceedings under the SARFAESI Act.
This is under challenge. I do not find any legal
infirmity or jurisdictional error in the impugned
proceedings.
Ext.P1 is only a notice under Section 13(2) of
the Act. The petitioner can, therefore, aspire
only to seek relief by requesting the bank to
defer further steps following that notice to
enable the petitioner to pay off the
outstandings. With such a course of action being
WP(C)2047/2009 -: 2 :-
available, this writ petition is closed without
prejudice.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/200109