High Court Kerala High Court

Binny Varghese vs The Union Of India Represented By … on 1 July, 2008

Kerala High Court
Binny Varghese vs The Union Of India Represented By … on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19819 of 2008(H)


1. BINNY VARGHESE, MADHURAMCHERIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA REPRESENTED BY ITS
                       ...       Respondent

2. THE DISTRICT MAGISTRATE, CIVIL STATION,

3. STATE BANK OF INDIA, CORPORATE OFFICE,

4. THE AUTHORISED OFFICER, STRESSED ASSET

5. THE STATE BANK OF INDIA, BROAD WAY

6. THE SUB INSPECTOR OF POLICE,

7. SMT.SUNITHA.E.P, PLOT NO.16, PANCHAVADY

8. REGHU.K.J, PLOT NO.16, PANCHAVADY

9. THE DEBT RECOVERY TRIBUNAL, 5TH FLOOR,

                For Petitioner  :SRU.C.S.ULLAS

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :01/07/2008

 O R D E R
         Thottathil B. Radhakrishnan, J.
        ==================================
              W.P.(C)No.19819 of 2008
        ==================================
        Dated this the 1st day of July, 2008.


                     JUDGMENT

After arguing the matter for quite sometime,

learned counsel for the petitioner confines his

submission to a request that the petitioner may be

permitted to exclude SARFAESI Act proceedings in

view of the pendency of proceedings before the

Debts Recovery Tribunal and different courts.

Learned counsel for the bank however states that

the proceedings before the DRT is the only

proceeding to which the bank is a legitimate party

and that the different suits have really no bearing

on the rights of the bank in relation to the loan

transaction.

2. Having heard the learned counsel for the

petitioner quite in extenso, the controversies are

essentially in the realm of creation of power of

WPC19819/2008

-:2:-

attorneys, the scope of power of attorney

documents, the actions of the power holder in

entering into transactions and also parting

consideration. The materials also appear to

disclose that the petitioner has also received

amounts under demand drafts. Under such

circumstances, I do not deem it appropriate to tie

down the bank to any proceedings in the civil

court, particularly when, the proceedings initiated

under the SARFAESI Act stand outside the

jurisdiction and reach of the civil court and the

proceedings cannot be interfered with by the civil

court. But it has also to be ensured that any

legitimate right of the petitioner qua the power

holder and any party other than the bank could also

be worked out reasonably.

3. In the aforesaid circumstances, while I

find no jurisdictional error or legal infirmity in

the impugned proceedings, this writ petition is

WPC19819/2008

-:3:-

ordered directing that if the petitioner remits the

entire amounts due to the bank as covered by the

SARFAESI Act notice within an outer limit of two

weeks from now, such payments shall be provisional

and subject to the decision of the proceedings

pending before the DRT. It is also clarified that

the other proceedings, if any, pending before the

different courts will not have any impact between

the bank and the petitioner which essentially have

to be worked out before the DRT. If payment, as

aforesaid, is not remitted within the specified

period, the respondents can proceed with the

impugned action, in accordance with law.

Thottathil B.Radhakrishnan,
Judge.

sl/1.7.08