High Court Kerala High Court

K.Murukesan Asari vs The Branch Manager on 21 October, 2008

Kerala High Court
K.Murukesan Asari vs The Branch Manager on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30051 of 2008(C)


1. K.MURUKESAN ASARI,
                      ...  Petitioner

                        Vs



1. THE BRANCH MANAGER, THE KERALA STATE
                       ...       Respondent

2. THE AUTHORISED OFFICER,

3. THE REGIONAL MANAGER, KERALA STATE

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/10/2008

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.30051 OF 2008
                  -------------------------------------------
              Dated this the 21st day of October, 2008


                              JUDGMENT

Heard learned counsel for the petitioner and learned

standing counsel for the respondents.

The petitioner seeks a direction to consider Ext.P2

representation and also an order quashing Ext.P4 notice under

the provisions of the SARFAESI Act, recalling an amount of

Rs.5,33,456/- with interest from 1.7.2007. The loan was a cash-

credit facility and the outstandings have been grown in relation

to a commercial transaction. There is no jurisdictional error or

legal infirmity in the impugned Ext.P4 proceedings. The

petitioner, therefore, confines his submissions to a request that

Ext.P2 may be directed to be considered. I am sure in my mind

that no grounds for issuance of a mandamus for consideration of

a representation has been demonstrated in this case. The

benefit of any circular issued by the Registrar of Co-operative

Societies cannot be enforced against a bank unless the bank

WPC.30051/08

Page numbers

agrees to it. This is because there is apparently sleek power for

statutory circulars being issued to regulate the banking sector.

Be that as it may, having regard to the different amounts

involved, it is directed that if the petitioner deposits an amount

of Rs.2 lakhs within a period of three weeks, the bank will

consider Ext.P2 representation. The writ petition is ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.