High Court Kerala High Court

Gopalakrishna Pillai vs The Andhra Bank Ltd. on 8 December, 2010

Kerala High Court
Gopalakrishna Pillai vs The Andhra Bank Ltd. on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36242 of 2010(E)


1. GOPALAKRISHNA PILLAI,
                      ...  Petitioner

                        Vs



1. THE ANDHRA BANK LTD., M.G.ROAD,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. TAHSILDAR, NEYYATTINKARA,

                For Petitioner  :SRI.V.JAYAPRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/12/2010

 O R D E R
                     ANTONY DOMINIC, J.
                   ================
                 W.P.(C) NO. 36242 OF 2010
               =====================

         Dated this the 8th day of December, 2010

                        J U D G M E N T

According to the petitioner, he purchased 34 cents of land

from one Smt.Nandhini. It is stated that long after the sale,

respondent Bank has now issued proceedings against the

property by issuing Ext.P7. It is in these circumstances, the writ

petition has been filed contending that the proceedings initiated

by the Bank against the property in question is illegal and

therefore should be quashed.

2. From the submissions that are made by the standing

counsel appearing for the Bank, what has emerged is that, long

before the property was sold in favour of the petitioner, the

previous owner had mortgaged the property to the Bank along

with other items of property. It is stated that default was

committed and that therefore the Bank initiated proceedings

under the Securitisation Act. It is submitted that it was in the

course of the aforesaid proceedings that the Bank has issued

Ext.P7.

3. Admittedly, the property is one which is mortgaged to

WPC No. 36242/10
:2 :

the respondent Bank and default has been committed by the

vendor of the petitioner. In such circumstances, if the Bank has

taken recourse to the proceedings under the Securitisation Act,

which is perfectly permissible and this court cannot find fault with

the Bank. Therefore, no relief as sought for by the petitioner can

be granted.

4. Be that as it may, I leave it open to the petitioner to

pursue with the bank for settling the dispute, in which event, it is

upto the Bank to consider the request and pass orders thereon.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp