High Court Kerala High Court

Ibrahim Kunju vs The Authorised Officer (Chief … on 16 January, 2007

Kerala High Court
Ibrahim Kunju vs The Authorised Officer (Chief … on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1525 of 2007(F)


1. IBRAHIM KUNJU, S/O. MOIDEEN KUNJU,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER (CHIEF MANAGER),
                       ...       Respondent

                For Petitioner  :SRI.M.R.ANANDAKUTTAN

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :16/01/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)NO.1525 OF 2007

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 16th day of January 2007


                                     JUDGMENT

Heard counsel for the petitioner and Standing Counsel for

the Bank.

Petitioner is dispossessed from property through orders

issued by the Executive Magistrate under Section 14 of the

Securitisation and Reconstruction of Financial Assets &

Enforcement of Security Interest Act. Petitioner has not

challenged this order in this court. Since bank is entitled to

repossess the mortgaged property and sell it for recovery of

arrears, writ petition is devoid of merit and it is dismissed.

C.N.RAMACHANDRAN NAIR, JUDGE

jes