IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 111 of 2009()
1. A.SUMESH KUMAR,S/O.APPUKUTTAN ASAN,
... Petitioner
Vs
1. REPCO BANK (GOVERNMENT OF INDIA
... Respondent
2. THE AUTHORISED OFFICER,REPCO BANK,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/02/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
R.P.NO.111 OF 2009
IN
W.P.(C)No.3793 OF 2008
----------------------------------------
Dated this the 6th day of February, 2009
ORDER
The petitioner is a defaulter in re-payment of loan amounts
due from the petitioner to the respondents. Proceedings have
been initiated under the Securitisation and Reconstruction of
Financial Assets and Enforcement of Security Interest Act, 2002
for coercive recovery of the amounts due. An interim order was
granted by this Court on condition that the petitioner deposits
amount at the rate of Rs.30,000/- per month, payable on or
before the 15th of every month commencing from February, 2008
without fail. The petitioner did not pay the instalments as
directed, except two instalments. Accordingly, when the writ
petition came up on 18.8.2008, I vacated the interim order, since
the petitioner has not complied with the conditions of the interim
order. Again, the matter came up on 28.8.2008, when I
dismissed the writ petition itself relegating the petitioner to the
alternate remedy by way of appeal. The petitioner has now filed
R.P.No.111/09 2
the review petition against that judgment. I directed the
learned counsel for the bank to obtain instructions from the
bank. Today, when the matter was taken up, the learned
counsel for the bank has offered that if the petitioner pays the
entire amounts due within one month, they are prepared to
accept the same. The petitioner is not in a position to accept
that offer also.
In the above circumstances, the Review Petition was
heard on merits. As far as the judgment was on merits
relegating the petitioner to the remedy by way of appeal, I do
not think that any review petition is maintainable against that
judgment. Accordingly, the Review Petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd
R.P.No.111/09 3