High Court Kerala High Court

K.K.Purushothaman vs State Of Kerala on 31 March, 2009

Kerala High Court
K.K.Purushothaman vs State Of Kerala on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10406 of 2009(U)


1. K.K.PURUSHOTHAMAN,S/O.KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DEWAN HOUSING FINANCE CORPORATION

3. JOHN VARGHESE,ADVOCATE COMMISSIONER,

4. JOY JOSEPH,S/O.JOSEPH,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :31/03/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J
                  ...........................................
                WP(C).NO. 10406                  OF 2009
                 ............................................
         DATED THIS THE 31st DAY OF MARCH, 2009

                               JUDGMENT

The second respondent is not an authority under Article 12.

This is a pure case of lending. In the wake of alternate remedies

available under Section 17 of the Act, I do not find any ground to

interfere with the impugned proceedings. Hence leaving open the

right of the petitioner to move Debt Recovery Tribunal under

Section 17 of the SARFAESI Act, the writ petition is dismissed.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/2/4