IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2101 of 2008()
1. M/S.GREEN PARK TEA PVT. LTD.,
... Petitioner
2. SRI.SHAHIRSHA, MANAGING DIRECTOR,
3. A.SHAHANAZ, DIRECTOR, DO.DO.
4. SAINABA BEEVI, W/O.MUHAMMED HANEEFA
5. MUHAMMED IRFAN, S/O.MUHAMMED HANEEFA, IQ
Vs
1. CANARA BANK REP. BY ITS CHIEF MANAGER
... Respondent
2. STATE OF KERALA, REP. BY THE PUBLIC
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :SRI.P.GOPINATH MENON, SC, CANARA BANK
The Hon'ble MR. Justice R.BASANT
Dated :05/12/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.2101 of 2008
-------------------------------------
Dated this the 5th day of December, 2008
ORDER
In this Crl.M.C, the petitioners challenge the jurisdiction of
the learned Chief Judicial Magistrate, Kollam to exercise the
functions assigned to the Metropolitan Magistrate under Section
14 of the Securitisation and Reconstruction of Financial Assets
and Enforcement of Security Interest Act, 2002. A Division
Bench of this Court in Muhammed Ashraf v. Union of India
[2008(4) KLT 1] has now settled the controversy and has held
that the Chief Judicial Magistrate does have powers under
Section 14 of the said Act. Later, reference was made to the
Division Bench and another Division Bench, by order dated
20.11.08 in Crl.M.C.No.4369 of 2008, has concurred with the
decision of the earlier Division Bench and has come to the
conclusion that the said decision does not deserve
reconsideration.
2. In these circumstances the challenge is without any
merit.
3. This Crl.M.C is, in these circumstances, dismissed.
(R.BASANT, JUDGE)
rtr/-