High Court Kerala High Court

Kurien E.Kalathil vs Government Of Kerala on 21 October, 2010

Kerala High Court
Kurien E.Kalathil vs Government Of Kerala on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36392 of 2009(T)


1. KURIEN E.KALATHIL,AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF KERALA,REPRESENTED BY
                       ...       Respondent

2. THE FEDERAL BANK LIMITED,NANTHANCODE

                For Petitioner  :SRI.A.V.THOMAS

                For Respondent  :SRI.GEORGE VARGHESE

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :21/10/2010

 O R D E R
                      C. K. ABDUL REHIM, J.
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                   W.P.(C) No. 36392 of 2009
              =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 21st day of October, 2010

                            JUDGMENT

By virtue of interim order dated 31-8-2010, the 2nd

respondent was permitted to proceed with steps for sale of the

residential flat, which was taken into custody in the

proceedings initiated under the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002.

2. Learned counsel for the petitioner submitted that since

challenge in this writ petition was limited only against

proceedings initiated against the residential flat, the matter has

now become infructuous.

2. Under the above circumstances, the writ petition is

dismissed as infructuous without prejudice to rights if any

available to the petitioner under law to challenge any

subsequent proceedings.

C. K. ABDUL REHIM,
JUDGE.

mn.