IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36414 of 2008(I)
1. INDIAN BANK
... Petitioner
Vs
1. RECOVERY OFFICER, DRT, ERNAKULAM AND ORS
... Respondent
For Petitioner :SRI.S.EASWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/12/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.36414 OF 2008
-------------------------------------------
Dated this the 10th day of December, 2008
JUDGMENT
Having regard to the nature of the order being issued
hereunder, notice to the respondents dispensed with, preserving
their right to move for review of this judgment, if aggrieved.
Having heard learned counsel for the petitioner, I am
satisfied that the petitioner is entitled to challenge Ext.P5 before
the Debts Recovery Tribunal by an appeal to the Presiding
Officer under the RDB Act. Under such circumstances, it is
ordered that further action on the basis of Ext.P5 will stand
suspended for one month, to enable the petitioner to move the
Presiding Officer and seek necessary orders. It is clarified that
the Tribunal will decide the matter untrammelled by anything
stated in this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.