IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3150 of 2008(Y)
1. M/S G.T.MART, REP. BY ITS
... Petitioner
Vs
1. THE REGIONAL MANAGER,
... Respondent
2. THE MANAGER,
3. THE AUTHORISED OFFICER,
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent :SRI.K.P.SUDHEER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/02/2008
O R D E R
ANTONY DOMINIC, J.
=============================
W.P.(C)NO. 3150 OF 2008
==============================
DATED THIS THE 15TH DAY OF FEBRUARY 2008
JUDGMENT
The challenge in this writ petition is against Ext.P4, a
possession notice issued by the respondent Bank under Section
13(4) of the Securitization and Reconstruction of Financial Assets
and Enforcement of Security Interest Act, 2002. The main
challenge raised by the learned counsel for the petitioner is
regarding the extent of the liability to the Bank. In my view,
dispute on the liability as one raised in this writ petition, can
only be gone into only in appeal, which is provided under
Section 17 of the Act.
Without prejudice to that right, this writ petition is disposed
of.
ks. ANTONY DOMINIC, JUDGE