High Court Kerala High Court

Georgekutty Abraham vs The Kottayam District … on 18 February, 2010

Kerala High Court
Georgekutty Abraham vs The Kottayam District … on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36597 of 2009(T)


1. GEORGEKUTTY ABRAHAM, ANITHOTTATHIL (H)
                      ...  Petitioner
2. LIXI GEORGEKUTTY, ANITHOTTATHIL (H),
3. THRESSIAMMA ABRAHAM, ANITHOTTATHIL(H)

                        Vs



1. THE KOTTAYAM DISTRICT CO-OPERATIVE BANK
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :SRI.T.A.SHAJI

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

 Dated :18/02/2010

 O R D E R
              P.R RAMACHANDRA MENON, J.
                     -------------------------
                 W.P (C) No.36597 of 2009
                     --------------------------
            Dated this the 18th February, 2010

                       J U D G M E N T

The petitioners are challenging the steps taken by

the respondents Bank invoking the machinery under the

SARFEASI Act for realisation of the amount due from the

petitioners. When the matter came up for admission

before this Court on 17.12.2009, the coercive steps were

intercepted, on condition that the petitioners deposited a

sum of Rs.4 lakhs on or before 8.1.2010. On 2.2.2010,

the matter was adjourned by two weeks, at the instance of

the learned counsel for the petitioners, to ascertain

whether the condition imposed by this Court was satisfied

or not. There is no case for the petitioners even today,

that the condition has been satisfied and that the matter

has to be examined by this Court on merits.

2. The learned counsel appearing for the Bank

submits that the ‘Sale’ of the property in question , over

which security interest was created by the petitioners is

already over and if at all the petitioners are aggrieved in

W.P (C) No.36597 of 2009
2

any manner, there is an effective alternative remedy

provided under the statute.

3. In the above circumstances, particularly when

the petitioners have failed to honour the condition imposed

by this Court, it does not appears to be a fit case calling for

interference of this Court invoking the discretionary

jurisdiction under Article 226 of the Constitution of India.

Accordingly, interference is declined and the writ

petition is dismissed; however without prejudice to the

right of the petitioners to pursue the statutory remedy

available. The petitioners are also at liberty to approach

the Bank for appropriate reliefs, including OTS or for

some or other concession/allowance, if any.

P.R RAMACHANDRA MENON
JUDGE
ma

W.P (C) No.36597 of 2009
3

W.P (C) No.36597 of 2009
4