IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31128 of 2009(I)
1. MATHACHAN VARGHESE,
... Petitioner
Vs
1. NORTH MALABAR GRAMIN BANK,
... Respondent
For Petitioner :SRI.V.RAJENDRAN (PERUMBAVOOR)
For Respondent :SRI.DEVAN RAMACHANDRAN
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :11/02/2010
O R D E R
P.R.RAMAN, Ag.C.J.
&
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.31128 OF 2009
-------------------------------------------
Dated this the 11th day of February, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
This writ petition is filed seeking a declaration regarding
the action taken against the property in question under
the Securitisation and Reconstruction of Financial Assets
and Enforcement of Security Interest Act, 2002 (SARFAESI
Act). The correctness of the decision rendered by the
learned single Judge in W.P(C).15135/09 is also raised. That
judgment stands reversed vide separate judgment rendered
today in W.A.No.155/10. Accordingly, this writ petition is
allowed to the extent of declaring that rubber plantations
and other lands on which rubber is cultivated are
agricultural lands and hence exempted from the provisions
of the SARFAESI Act and any action thereunder would
be void. The fact that the land in question is planted
WPC.31128/09
2
with rubber is not in dispute. Therefore, the impugned
proceedings are quashed. The writ petition is allowed
accordingly.
Sd/-
P.R.RAMAN,
Ag.Chief Justice.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.15/02.