Kerala High Court
Mohandas vs Union Of India on 20 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26673 of 2006(A)
1. MOHANDAS,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. THE CANFIN HOMES LTD.,
3. THE CANARA BANK LTD.,
4. YESUDASAN, MAMMOODU THADATHARIKATHU
For Petitioner :SRI.D.SAJEEV
For Respondent :SRI.P.GOPINATH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/03/2007
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
==========================
W.P.(C)No.26673 of 2006
==========================
Dated this the 20th day of March, 2007
J U D G M E N T
Heard.
Following the interim order, no deposit was made by the
petitioner. Learned counsel for the petitioner now submits that
matter has become infructuous. If no amount was paid and if
account was not settled, obviously, the lender is well within
authority to confirm any sale under the SARFAESI Act. Hence this
writ petition is dismissed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
sj
W.P.(C). No.3869 Of 2007 2