IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 353 of 2010()
1. RAMLA HIMAMUDHEEN,
... Petitioner
Vs
1. THE AUTHORIZED OFFICER,
... Respondent
2. UCO BANK, SWARAJ ROUND EAST,
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :09/03/2010
O R D E R
P.R.RAMAN, AG. C.J. &
C.N.RAMACHANDRAN NAIR, J.
....................................................................
Writ Appeal No.353 of 2010
....................................................................
Dated this the 9th day of March, 2010.
JUDGMENT
Raman, Ag. C.J.
Appellant, aggrieved by the judgment of the learned Single Judge
in W.P.(C) No.2321/2009 has preferred this appeal. Proceedings were
initiated by the Bank under the SARFAESI Act which was challenged
before this court. Pursuant to interim order passed by this court,
various amounts were paid. Taking into account all such payments,
balance as on the date of filing the Writ Petition comes to Rs.8 and odd
lakhs It is submitted by learned Standing Counsel appearing for the
Bank that the Bank was prepared to give further concession of
Rs.2,60,000/- and according to him, the balance will be little over Rs.6
lakhs. However, the learned Single Judge has directed the appellant to
give an amount of Rs.6 lakhs in full and final settlement of the dues
and gave one month’s time to pay the said amount.
2. We have heard learned counsel Sri.M.Ramesh Chander
appearing for the appellant as also Sri.George Varghese, Standing
2
Counsel for the Bank. In the factual situation as stated above and in
view of the stand taken by the Bank that no further concession can be
extended, court cannot issue any mandate to the Bank to give any
further concession. In such circumstances and having regard to the
balance amount fixed by the learned Single Judge which is Rs.6 lakhs,
we do not find any error in the judgment to be interfered with in this
appeal. Accordingly we dismiss the appeal.
3. However, since the one month time granted by the learned
Single Judge has expired, if the appellant deposits the above said Rs.6
lakhs within one month from today, the Bank will accept the same and
discharge the appellant from any further liability and the account will
be treated as closed.
P.R.RAMAN
Acting Chief Justice
C.N.RAMACHANDRAN NAIR
Judge
pms