High Court Kerala High Court

Chella Swami vs State Of Kerala on 19 January, 2009

Kerala High Court
Chella Swami vs State Of Kerala on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38032 of 2008(C)


1. CHELLA SWAMI, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. THE MANAGER, H.D.F.C, P.B.NO.2288,

3. SREEKUMARAN NAIR.M.S, AUTHORISED OFFICER

                For Petitioner  :SRI.T.N.SURESH

                For Respondent  :SRI.K.K.CHANDRAN PILLAI, SC, HDFC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :19/01/2009

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
                   ~~~~~~~~~~~~~~~~~~~~~~~~~~
                     W.P.(C) No. 38032 OF 2008
                    ~~~~~~~~~~~~~~~~~~~~~~~~~
               Dated this the 19th day of January, 2009

                               JUDGMENT

Petitioner challenges SARFAESI Act proceedings. He had

already obtained Ext.P2 judgment, granting him an installment facility.

That became final. I do not find any ground to entertain a fresh writ

petition relating to the same transaction. Hence, without prejudice to the

right of the petitioner, if any, on the basis of Ext.P2 judgment, this writ

petition is dismissed.

(THOTTATHIL B. RADHAKRISHNAN, JUDGE)

KMD