High Court Kerala High Court

A.K.Rajagopalan vs Vijaya Bank on 27 February, 2008

Kerala High Court
A.K.Rajagopalan vs Vijaya Bank on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21421 of 2007(A)


1. A.K.RAJAGOPALAN, S/O. LATE
                      ...  Petitioner

                        Vs



1. VIJAYA BANK,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/02/2008

 O R D E R
                         ANTONY DOMINIC, J.

                 = =W.P.(C)=No.=21421 = =2007 = =
                     = =     =    = = =OF    = =A
                 = = = = = = = = = = = = = = = =

                 Dated this the 27th February, 2008

                            J U D G M E N T

In this writ petition challenging the proceedings initiated by

the bank under the Securitisation and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002, it is seen that

the property is scheduled to be sold on 4.3.2008 and Ext. P9 is the

notice published by the bank.

2. At this stage all that the petitioner seeks is that the bank

may intimate him the minimum amount that is required for settling

the liability of the petitioner. It being the last endeavour of the

petitioner to save his property from a distress sale, I feel, the

request needs to be considered.

3. Therefore, the writ petition is disposed of directing the 1st

respondent to intimate the petitioner the minimum amount that is

required to be paid off to settle his liability and save the property

that is proposed to be sold on 4.3.2008. This the 1st respondent

W.P.(C) No. 21421 OF 2007 -2-

shall do before 2.3.2008.

4. The petitioner may approach the 1st respondent with an

appropriate representation in this behalf and on receipt thereof, the

1st respondent shall give the intimation to the petitioner as directed

above.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-