High Court Kerala High Court

Vijaya Bank vs Sri.Jomon John on 2 September, 2008

Kerala High Court
Vijaya Bank vs Sri.Jomon John on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1817 of 2008()



1. VIJAYA BANK
                      ...  Petitioner

                        Vs

1. SRI.JOMON JOHN
                       ...       Respondent

                For Petitioner  :SRI.K.ANAND,SC, VIJAYA BANK

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :02/09/2008

 O R D E R
                   H.L.Dattu, C.J. & A.K.Basheer, J.
                   ----------------------------------------------
                            W.A.No.1817 of 2008
                   ----------------------------------------------
                 Dated, this the 2nd day of September, 2008

                                 JUDGMENT

H.L.Dattu,C.J.

This Writ Appeal is directed against an interim order passed

by the learned Single Judge in W.P.(C).No.20150 of 2008 dated

29.08.2008.

(2) In the writ petition, the petitioner had called in question

Exhibit P2 notice issued by the respondent-Bank, in exercise of their

powers under Section 13(2) of the Securitization and Reconstruction of

Financial Assets and Enforcement of Security Interest Act, 2002 (“Act”

for short). He had also questioned Exhibit P5 notice issued by the

Advocate Commissioner, directing him to handover vacant possession of

the mortgaged property, mortgaged in favour of the respondent-Bank.

(3) The learned Single Judge, while entertaining the writ

petition, by his order dated 4.7.2008, had stayed the recovery pursuant to

Exhibits P2 and P5. Thereafter, on 14.7.2008, the said interim order was

extended and, further, when the matter came up for orders on 24.7.2008,

the learned Single Judge had modified the interim order and had directed

the petitioner to deposit a sum of Rs.5 lakhs on or before a particular date.

The petitioner could not deposit the entire amount as ordered by the

W.A.No.1817 of 2008

– 2 –

Court, but had deposited only a sum of Rs.3 lakhs. On a request made, the

learned Judge has granted some time to the petitioner to deposit another

Rs.2 lakhs within a particular time frame. Aggrieved by the extension of

time as such granted by the learned Single Judge, the Bank is before us in

this appeal.

(4) In our opinion, if for any reason, the Bank was

aggrieved by the interim orders passed on 4.7.2008 and 24.7.2008, they

should have questioned the same before an appropriate authority. Now,

what has been questioned by the Bank is a subsequent order granting

some more time to the petitioner to comply with its earlier order. In the

instant case, the learned Single Judge, may be taking into consideration

the financial hardship pleaded by the petitioner, had thought it fit to stay

all further proceedings under the provisions of the Act, subject to the

petitioner depositing a sum of Rs.5 lakhs. That interim order passed by the

learned Single Judge is a discretionary order and, in our opinion, the

discretionary orders need not be interfered by a Writ Appeal Court. In that

view of the matter, we decline to entertain this Writ Appeal and the same

is, accordingly, rejected.

(5) However, we grant liberty to the appellants-Bank to

make an appropriate application before the learned Single Judge for

hearing of the matter out of turn/for modification of the interim orders

W.A.No.1817 of 2008

– 3 –

granted. It is made clear, that, if such a request is made, we request the

learned Single Judge to consider the same and pass appropriate orders in

accordance with law.

(6) The orders passed by us shall not be treated as a

precedent in any other case.

Ordered accordingly.




                                                   H.L.Dattu
                                                 Chief Justice




                                                 A.K.Basheer
vku/-                                                Judge