Kerala High Court
Mohammed Shameer vs Union Bank Of India on 29 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2665 of 2009(P)
1. MOHAMMED SHAMEER,S/O. K.M.KHADER
... Petitioner
Vs
1. UNION BANK OF INDIA
... Respondent
2. UNION BANK OF INDIA
For Petitioner :SRI.M.B.PRAJITH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/01/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.2665 OF 2009
-------------------------------------------
Dated this the 29th day of January, 2009
JUDGMENT
The petitioner challenges proceedings under the SARFAESI
Act. He has effective alternate remedy under Section 17 of
that Act. Without prejudice to that right, this writ petition is
dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.