IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24485 of 2008(M)
1. SRI.RAJESH.S., S/O.SURESH.G.,
... Petitioner
Vs
1. THE STATE BANK OF TRAVANCORE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/08/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 24485 OF 2008 M
= = =
Dated this the 26th day of August 2008
J U D G M E N T
Petitioner against whom securitisation proceedings have been
initiated by the 1st respondent Bank complains about the
quantification of his liability. According to the petitioner, he has
already offered Rs.6 lakhs in settlement of the liability, but however,
the Bank has not taken a final decision in this matter. In the
meanwhile it is also stated by both sides that the possession of the
mortgaged property has been taken over by the Bank and the
possession remains as such today.
2. Now that the petitioner has offered to pay Rs.6 lakhs in
settlement of the liability, it is for the concerned officer of the
respondent Bank to consider the request and take a decision.
Therefore, I dispose of this writ petition directing that on the
petitioner paying Rs.6 lakhs within one week from today, it will be
open to the petitioner to file an appropriate application before the
W.P.(C) No. 24485 OF 2008
-2-
Asst. General Manager – 4, Zonal Office, Thiruvananthapuram,
seeking reduction in the liability as quantified. It is directed that if a
representation is received by the aforesaid officer, the same will be
considered and a decision will be taken within 3 weeks thereafter.
It is directed that pending decision on the representation as above,
status quo as on date will be maintained.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-