High Court Kerala High Court

Binukumaran Nair vs The Catholic Syrian Bank Ltd on 9 April, 2010

Kerala High Court
Binukumaran Nair vs The Catholic Syrian Bank Ltd on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12762 of 2010(U)


1. BINUKUMARAN NAIR, SREE DEVI VILASAM,
                      ...  Petitioner

                        Vs



1. THE CATHOLIC SYRIAN BANK LTD, HAVING ITS
                       ...       Respondent

2. THE BRANCH MANAGER, CATHOLIC SYRIAN

3. THE AUTHORISED OFFICER, DEPUTY ZONAL

                For Petitioner  :SRI.A.MOHAMMED FAIZAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :09/04/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                       W.P.(C) No.12762 OF 2010
               .........................................................................
                          Dated this the 9th April, 2010

                                    J U D G M E N T

Being aggrieved of the steps taken by the respondent under

the SARFAESI Act, the petitioner had filed W.P.(C) No.11556 of 2010,

which culminated in Ext. P1 judgment, whereby the liability of the

petitioner was directed to be cleared in the manner specified therein.

It is the case of the petitioner that subsequent to the said judgment,

the petitioner has remitted various amounts, but the bank has not

provided a statement of account.

The matter has become final. If the petitioner is aggrieved of in

any manner , he is at liberty to approach the respondent Bank and it

will be for the bank to finalise the proceedings giving credit to all the

amount and proceed with recovery steps only in respect of the

balance amount, if any.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk