IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1084 of 2007()
1. M/S.THANIKKUDAM BAGAVATI MILLS LTD.,
... Petitioner
Vs
1. THE SOUTH INDIAN BANK LTD,
... Respondent
2. THE CATHOLIC SYRIAN BANK LTD,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.GEORGE VARGHESE,SC,SOUTH INDIAN BAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :18/09/2009
O R D E R
C.N. RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
----------------------------------------
W.A. No.1084 OF 2007
----------------------------------------
Dated, the 18th day of September , 2009
JUDGMENT
Ramachandran Nair, J.
The borrower company which has committed
chronic default approached this Court by filing writ
petition challenging the notice issued under section 13(2)
of the Securitisation and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002.
The learned Single Judge held that though both the
respondents are scheduled banks, the government has
no control over the respondents and therefore, no writ
will lie against the respondent banks. In the first
place, we do not find anything wrong in the judgment
because, the respondents are only commercial banks.
However, probably, this Court could interfere if the
statutory action contemplated is illegal or untenable.
WA 1084/07
-:2:-
The Supreme Court has upheld the validity of the
Securitisation Act and for balance disputes,
proceedings can be initiated before the DRT. The
appellant/petitioner does not deny borrowals and default
which happened long back. In fact, while admitting the
writ appeal, this court on 13.4.2007 suggested the
appellant to submit the proposal before the banks for
settlement. We do not find any justification to retain the
the writ appeal before this Court. If there is any grievance
for the appellant, he can approach the DRT.
The Writ Appeal is dismissed because there is no
merit in it.
C.N.RAMACHANDRAN NAIR
JUDGE
V.K.MOHANAN,
JUDGE
kvm/-
WA 1084/07
-:3:-
V.K.MOHANAN, J.
O.P.No.
JUDGMENT
Dated:..