High Court Kerala High Court

P.K Suresh Babu vs State Bank Of Travancore on 1 March, 2010

Kerala High Court
P.K Suresh Babu vs State Bank Of Travancore on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19079 of 2009(D)


1. P.K SURESH BABU, S/O.LATE P.K.
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. THE AUTHORISED OFICER, CHIEF MANAGER

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.K.S.DILIP, SC FOR SBT

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :01/03/2010

 O R D E R
                      C.K.ABDUL REHIM, J.

                     ------------------------------
                   W.P.(C).No.19079 OF 2009
                     ------------------------------

             Dated this the 1st day of March, 2010


                         J U D G M E N T

———————-

1. Challenge in this writ petition is against proceedings

initiated under Securitisation and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002

(SARFAESI Act). On an earlier occasion the petitioner had

approached this court challenging the vary same proceedings

and under Ext.P2 judgment indulgence was shown by this court

permitting payment of the amount due in various installments. it

is noticed that thereafter the petitioner was allowed further time

by extending the period stipulated for effecting payment. In

view of the above facts and circumstances I am not inclined to

entertain this writ petition filed without exhausting the effective

alternate remedy available under the SARFAESI Act.

2. It is stated by the standing counsel appearing for the

respondent Bank that pursuant to an order issued by the Chief

Judicial Magistrate Court under Section 14, the secured asset

has already been taken over possession. Therefore the writ

petition is dismissed without prejudice to rights if any available

to the petitioner to approach statutory authorities.

W.P.(C).19079/09-D 2

3. It is also made clear that this will not preclude the

petitioner from raising any dispute against amounts due under

any other loan transaction to which the same assets of

immovable property is offered as security.

C.K.ABDUL REHIM, JUDGE.

okb