IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16286 of 2009(E)
1. C. MOHANDAS, AGED 43 YEARS,
... Petitioner
2. LALITHA MOHAN, AGED 42 YEARS,
Vs
1. THE UNION BANK OF INDIA REP. BY THE
... Respondent
For Petitioner :SRI.A.F.SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :12/06/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 16286 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 12th day of June, 2009
JUDGMENT
The petitioners have approached this Court, presumably
aggrieved of the condition imposed by the Debts Recovery Tribunal,
Ernakulam while granting the interim order vide Ext.P3, seeking to
direct the Debt Recovery Tribunal to pass final orders in the S. A itself.
2. Obviously, the Debt Recovery Tribunal is not made a party to
the present proceedings. The steps taken by the Bank, invoking the
relevant provisions under SARFAESI Act were sought to be intercepted
by filing S.A. 93 of 2009 before the Debt Recovery Tribunal,
simultaneously filing the I.A. 352 of 2009 for interim relief. The Debt
Recovery Tribunal granted interim stay, on condition that the
petitioners remitted a sum of Rs. 80,000/- on or before 30.3.2009 and
another sum of Rs.80,000/- on or before 30.04.2009. Admittedly, the
petitioners did not comply with the said direction, nor have they filed
any petition before the Debt Recovery Tribunal for extension of time.
On the other hand, the case of the petitioners is that, they have filed a
petition for final hearing of the S.A. itself and it is simply kept pending
before the Debt Recovery Tribunal, which in turn is sought to be
interfered by this Court.
3. Considering the nature of the grievance exposed herein,
absolutely no interference is called for and the petitioners cannot be
WP (C) No. 16286 of 2009
: 2 :
given any premium for the admitted default in complying with the
direction given by the Debt Recovery Tribunal, vide Ext.P3 order.
The Writ Petition is dismissed accordingly.
P. R. RAMACHANDRA MENON, JUDGE
kmd