Kerala High Court
M/S. Saravana Rolling Mills vs The Canara Bank on 20 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 14584 of 2003(J)
1. M/S. SARAVANA ROLLING MILLS,
... Petitioner
Vs
1. THE CANARA BANK, REPRESENTED BY ITS
... Respondent
2. THE CHIEF MANAGER, CANARA BANK,
For Petitioner :SRI.V.V.SURENDRAN
For Respondent :SRI.P.GOPINATH MENON
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :20/12/2006
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. No.14584 of 2003
....................................................................
Dated this the 20th day of December, 2006.
JUDGMENT
The O.P. was filed challenging recovery proceedings by resort to provisions
of the Securitisation Act. Subsequent to the filing of O.P., the Supreme Court has
upheld the validity of the Act. In the circumstances, O.P. is dismissed leaving
freedom to the respondents to proceed for recovery in accordance with the statute.
C.N.RAMACHANDRAN NAIR
Judge
pms