High Court Kerala High Court

A. Abdul Rahim vs The State Bank Of Travancore on 25 February, 2009

Kerala High Court
A. Abdul Rahim vs The State Bank Of Travancore on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4715 of 2009(J)


1. A. ABDUL RAHIM, AGED 42,
                      ...  Petitioner

                        Vs



1. THE STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.V.JAYAPRADEEP

                For Respondent  :SRI.K.S.DILIP

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/02/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.4715 of 2009-J

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 25th day of February, 2009.

                     JUDGMENT

The petitioner availed a loan for a business

purpose and is facing action under the SARFAESI

Act on account of failure to repay. Though the

petitioner holds out Ext.P1 saying that he had

been sick some time in 2004, even the loan was

availed only in 2004 February. With the passage

of time, the amount accrued is more than Rs.33

lakhs. It may not be feasible for this Court to

issue any direction to regularize the transaction

on repayment of amounts. The action taken by the

bank is essentially a measure falling within

Section 13(4) and therefore, the petitioner will

have adequate remedy by recourse to Section 17 of

the SARFAESI Act. The writ petition is dismissed

without prejudice to such course.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/250209