IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25382 of 2007(V)
1. JESSY T.E., AGED 39, W/O. SPARTEN
... Petitioner
Vs
1. CANARA BANK,
... Respondent
2. M/S. JODWAR TIME CORPORATION,
3. T.E.CHRISTOPHER, S/O. T.J.EDWARD,
4. SMT. ISABELLA MARY, W/O.LATE T.J.EDWARD,
5. T.E.MANUEL, S/O. LATE T.J.EDWARD,
6. RECOVERY OFFICER,
For Petitioner :SRI.P.V.GEORGE(PUTHIYIDAM)
For Respondent :SRI.V.M.KURIAN
The Hon'ble MR. Justice V.GIRI
Dated :19/09/2007
O R D E R
V.GIRI,J.
-----------------------------------------
W.P.(C) No.25382 2007
-----------------------------------------
Dated this the 19th day of September, 2007
JUDGMENT
The challenge in the writ petition is against Ext.P13 order passed by
the Recovery Officer under the Recovery of Debts due to Banks and Financial
Institutions Act 1993. The order is clearly appealable under Section 30 of the
said Act. In the circumstances, the petitioner is free to avail the same.
2. Learned counsel for the petitioner points out that the time for filing
an appeal would have expired. In the circumstances, if an appeal against
Ext.P13 is preferred within a period of one month from today, the same shall
be treated by the appellate authority as within time and appropriate orders
shall be passed in this regard.
Subject to the above observation, the writ petition is disposed of.
V.GIRI, JUDGE
css/
: :