IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2880 of 2009()
1. KARSHAKA SANGHATNA AYKYAVEDI,
... Petitioner
2. THOMAS MATHEW, THURUTHIPARA HOUSE,
Vs
1. K.P. MUHAMMAD BASHEER, S/O. KUTTYALI,
... Respondent
2. THE DEPUTY GENERAL MANAGER (AUTHORISED
3. KANNUR DISTROCT CO-OPERATIVE BANK LTD.,
For Petitioner :SRI.P.C.THOMAS
For Respondent :SRI.P.NARAYANAN,SC,KANNUR DIST.CO.OP.BA
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :11/02/2010
O R D E R
P.R.RAMAN, Ag.C.J.
&
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.A.No.2880 OF 2009
-------------------------------------------
Dated this the 11th day of February, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
This writ appeal has been filed with leave being granted to
challenge the judgment in W.P(C).15135/09 holding that rubber
plantations are not agricultural lands to which Section 31(i) of
the SARFAESI Act applies. By separate judgment delivered
today, the said judgment has been vacated in W.A.No.155/2010.
Following that, this writ appeal would also stand allowed to the
extent of the declaration of law made in the said judgment. It is
clarified that the questions of facts regarding the identity of
property etc. will depend upon the facts and materials in each
case.
Sd/-
P.R.RAMAN, Ag.Chief Justice.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.