High Court Kerala High Court

Mrs.Bharathi vs State Bank Of Travancore on 7 July, 2010

Kerala High Court
Mrs.Bharathi vs State Bank Of Travancore on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18542 of 2010(P)


1. MRS.BHARATHI,W/O.LATE NANU,AGED 70 YEARS
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,ADOOR
                       ...       Respondent

                For Petitioner  :SRI.G.SUBRAMANIAN

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/07/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                     W.P(C) No. 18542 of 2010-P
                   ----------------------------
                 Dated this the 7th day of July, 2010.

                           J U D G M E N T

This Writ Petition has been filed, challenging the steps taken

by the respondent Bank for realization of the amount under a loan

transaction, resorting to the remedy under the SARFAESI Act.

2. When the matter taken up for consideration on

29.6.2010, there was no representation. Today also, the position is

not different. It appears that the petitioner is not interested with the

cause of action.

The Writ Petition is dismissed for default.

P.R.RAMACHANDRA MENON
JUDGE

ab