High Court Kerala High Court

M/S G.T.Mart vs The Regional Manager on 15 February, 2008

Kerala High Court
M/S G.T.Mart vs The Regional Manager on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3150 of 2008(Y)


1. M/S G.T.MART, REP. BY ITS
                      ...  Petitioner

                        Vs



1. THE REGIONAL MANAGER,
                       ...       Respondent

2. THE MANAGER,

3. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/02/2008

 O R D E R
                             ANTONY DOMINIC, J.


              =============================


                          W.P.(C)NO. 3150  OF 2008


             ==============================


               DATED THIS THE  15TH DAY OF FEBRUARY 2008


                                   JUDGMENT

The challenge in this writ petition is against Ext.P4, a

possession notice issued by the respondent Bank under Section

13(4) of the Securitization and Reconstruction of Financial Assets

and Enforcement of Security Interest Act, 2002. The main

challenge raised by the learned counsel for the petitioner is

regarding the extent of the liability to the Bank. In my view,

dispute on the liability as one raised in this writ petition, can

only be gone into only in appeal, which is provided under

Section 17 of the Act.

Without prejudice to that right, this writ petition is disposed

of.

ks.                                       ANTONY DOMINIC, JUDGE