High Court Kerala High Court

Mrs. Pankajavally P.T vs The District Collector & on 4 December, 2007

Kerala High Court
Mrs. Pankajavally P.T vs The District Collector & on 4 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35327 of 2007(E)


1. MRS. PANKAJAVALLY P.T.,
                      ...  Petitioner
2. MR. UPENDRAN.P,

                        Vs



1. THE DISTRICT COLLECTOR &
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE TAHSILDAR,

4. THE AUTHORIZED OFFICER,

5. HDFC LTD., HDFC HOUSE,

                For Petitioner  :SRI.K.MANOJ CHANDRAN

                For Respondent  :SRI.K.K.CHANDRAN PILLAI, SC, HDFC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/12/2007

 O R D E R
                        ANTONY DOMINIC, J.

                 =W.P.(C) = =35327= = = = = = =
                    = = =No. = =      OF 2007 - E
                 = = = = = = = = = = = = = = =

             Dated this the 4th day of December, 2007


                           J U D G M E N T

Petitioner No. 1 was issued Ext. P1 notice under Section 13(2)

of the Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002. Petitioner responded by

Ext. P2 reply and thereupon Ext. P3 order was passed. As the

default continued, Bank has initiated proceedings under Section 14

and Ext. P4 discloses that also. It is at that stage this writ petition

has been filed by the petitioner challenging the proceedings

initiated.

2. Respondents 4 and 5 have filed a statement in which it is

stated that both the petitioners were well placed in service and that

after availing of the loan they have committed 33 consecutive

defaults. It is also stated that the cheques issued were

dishonoured. Despite cases filed under Section 138 of the

Negotiable Instruments Act even service of summons has been

deliberately avoided. It is stated that on account of the chronic

WPC No.35327/07
-2-

default that was committed for a long period the only option

available to them was to have initiated proceedings under the

Securitisation Act. Respondents therefore attempt to justify the

action what they have done.

3. As at present going by the figures indicated, the amount

due from the petitioner is Rs.5,13,621/-. Petitioner has contentions

on merits of the claim raised by the respondents and those

contentions were urged by the petitioner in Ext.P2. It was

considering this that the Bank has issued Ext.P3 rejecting the

contentions. It was thereafter that the proceedings were initiated

under Section 14 of the Act. In these circumstances, the remedy

available to the petitioner is to pursue the matter by approaching

the appellate authority created under the Act.

Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-