High Court Kerala High Court

P.K.Kumaran vs K.J.George @ Joy on 22 January, 2009

Kerala High Court
P.K.Kumaran vs K.J.George @ Joy on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1335 of 2009(H)


1. P.K.KUMARAN,
                      ...  Petitioner
2. K.P.JAYAKUMAR.
3. LATHA NAIR, BRANCH MANAGER,
4. KOTTAYAM DISTRICT CO.OP.BANK LTD.,
5. AUTHORISED OFFICER,

                        Vs


1. K.J.GEORGE @ JOY
                       ...       Respondent

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/01/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

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

            W.P.(C).No.1335 of 2009-H

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

      Dated this the 21st day of January, 2009.

                     JUDGMENT

1.The petitioner is a guarantor for a transaction

under which the fourth respondent had issued a

loan facility.

2.According to the petitioner, he was essentially

cheated by certain persons thereby duping him and

depriving him of property. The agreement,

according to him, has been created in a dubious

manner. It is pointed out that on his complaint,

the police investigated a case and a charge has

been made before the competent criminal court.

These facts would be mixed questions of law and

facts.

3.The petitioner contends that no notice under

Section 13(2) was issued preceding the impugned

WP(C)1335/2009 -: 2 :-

Exts.P8 and P9. He also contends that as a prelude

to Ext.P8, there ought to be yet another notice to

be served in terms of the amendment of 2007 to

Rule 8(1) of the Security Interest (Enforcement)

Rules, 2002. He further contends that publication

of Ext.P9 in the newspaper is also quite

unsustainable. These are contentions which could

be raised appropriately for consideration of the

DRT in an application under Section 17 of the

SARFAESI Act.

4.As of now, DRT, K & L is being manned by a

presiding officer on regular basis. This is a

great relief to the debtors and creditors

belonging to this part of India.

I do not find any ground for this Court to extend

the visitorial jurisdiction when the petitioner

has adequate efficacious remedy by recourse to the

DRT, more particularly when the impugned notice

Ext.P8 is issued only on 6-1-2009 and the

petitioner would be within time to invoke Section

WP(C)1335/2009 -: 3 :-

17 of the SARFAESI Act. The writ petition is hence

dismissed without prejudice to that course.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/