Kerala High Court
Mrs.Bharathi vs State Bank Of Travancore on 7 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18542 of 2010(P)
1. MRS.BHARATHI,W/O.LATE NANU,AGED 70 YEARS
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE,ADOOR
... Respondent
For Petitioner :SRI.G.SUBRAMANIAN
For Respondent :SRI.SATHISH NINAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :07/07/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No. 18542 of 2010-P
----------------------------
Dated this the 7th day of July, 2010.
J U D G M E N T
This Writ Petition has been filed, challenging the steps taken
by the respondent Bank for realization of the amount under a loan
transaction, resorting to the remedy under the SARFAESI Act.
2. When the matter taken up for consideration on
29.6.2010, there was no representation. Today also, the position is
not different. It appears that the petitioner is not interested with the
cause of action.
The Writ Petition is dismissed for default.
P.R.RAMACHANDRA MENON
JUDGE
ab