IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22047 of 2008(Y)
1. NEITHA, W/O. MUHAMMED SUJAYEE,
... Petitioner
Vs
1. THE STATE BANK OF TRAVANCORE,
... Respondent
2. L.S. SUNIL, ADVOCATE COMMISSIONER
3. STATE OF KERALA, REP. BY THE DIRECTOR
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/08/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 22047 OF 2008 Y
====================
Dated this the 21st day of August, 2008
J U D G M E N T
The proceedings initiated against the petitioner under
Securitisation and Reconstruction of Financial Assets and Enforcement of
Security Interest Act, 2000 is under challenge.
2. The main ground urged was that the Chief Judicial
Magistrate does not have the power to entertain an application
under Section 14 of the said Act. As this issue was pending
consideration of a Division Bench, this writ petition was also
admitted and a stay was granted. Now it is informed that the
Division Bench by its judgment in W.A.No.428/08 and connected
cases, have dismissed the appeals and upheld the view taken by
the learned Single Judge that the Chief Judicial Magistrate is
competent to entertain an application under Section 14. In view
of this, there is nothing on merits to be considered in the writ
petition. Learned counsel for the petitioner thereupon makes a
prayer that she be permitted to discharge the liability due to the
Bank in instalments.
WPC 22047/08
:2 :
3. I heard the counsel for the Bank also on this request
of the petitioner.
4. Having regard to the submissions made, I dispose of
this writ petition directing that the amount due to the Bank shall
be discharged by the petitioner in 5 equal monthly instalments,
the first of which will be paid on or before 15/9/2008 and the
subsequent instalments on or before 15th of every succeeding
month. It is clarified that this judgment will not stand in the way
of the petitioner moving for waiver of any part of her liability and
that in the event the petitioner makes any default in paying the
amount as directed above, it will be open to the Bank to proceed
with the matter without further notice to her.
ANTONY DOMINIC, JUDGE
Rp