High Court Kerala High Court

P.G.Rajeshkumar vs Authorised Officer on 8 April, 2010

Kerala High Court
P.G.Rajeshkumar vs Authorised Officer on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9003 of 2010(A)


1. P.G.RAJESHKUMAR, AGED 38 YEARS,
                      ...  Petitioner
2. GLARIS RAJESH, AGED 38 YEARS,

                        Vs



1. AUTHORISED OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.KISHOR B.

                For Respondent  :SRI.A.ANTONY

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/04/2010

 O R D E R
                P.R.RAMACHANDRA MENON, J.
                      ------------------------
                   W.P.(C)No. 9003 OF 2010
                      ------------------------

                 Dated this the 8th day of April, 2010


                           JUDGMENT

The challenge involved in the Writ Petition is in respect of

the steps taken by the respondent bank under the SARFAESI

ACT for realisation of the amount due from the petitioners under

a loan transaction. When the matter came up for consideration

before this Court on 18/3/2010, the coercive steps were

intercepted, on condition that the petitioners pay a sum of

Rs.3,00,000/- on or before 30/3/2010.

2. The learned Standing Counsel for the respondent bank

submits on instructions that the petitioners have failed to satisfy

the condition imposed by this Court in the interim order and

there is no petition to have the time for complying the condition

enlarged.

In the above circumstances, this Court does not find it

necessary to exercise the discretionary jurisdiction under Article

226 of the Constitution. Accordingly, interference is declined and

WPC NO. 9003/2010 -2-

the Writ Petition is dismissed without prejudice to the right and

liberty of the petitioners to avail the statutory remedy by

approaching the DRT.

P.R.RAMACHANDRA MENON,
JUDGE.

dpk