High Court Kerala High Court

S.Suresh Kumar vs The Federal Bank Ltd on 15 December, 2009

Kerala High Court
S.Suresh Kumar vs The Federal Bank Ltd on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1438 of 2009(U)


1. S.SURESH KUMAR
                      ...  Petitioner

                        Vs



1. THE FEDERAL BANK LTD, REPRESENTED BY ITS
                       ...       Respondent

2. THE CHIEF MANAGER (AUTHORISED OFFICER)

3. THE MANAGER, FEDERAL BANK

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

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

 Dated :15/12/2009

 O R D E R
                     C.K.ABDUL REHIM, J.
                     ------------------------------
                   W.P.(C).No.1438 OF 2009
                     ------------------------------
          Dated this the 15th day of December, 2009

                         J U D G M E N T

———————-

1. Challenge in this writ petition is against proceedings

initiated under the provisions of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 (SARFAESI Act). Learned standing counsel

for respondents submitted that the property which is sought to

be proceeded against has already been sold on 28.11.2008 by

the civil court, in an execution proceedings which was initiated

at the instance of the respondent Bank. It is further submitted

that the petitioner herein has now approached the executing

court with a petition to set aside the sale.

2. Under the above circumstances the issue pertaining to

the proceedings under the SARFAESI Act no more survives for

consideration. Hence the writ petition is closed without

prejudice to rights of the petitioner to seek appropriate remedy

from the civil court.

C.K.ABDUL REHIM, JUDGE.

okb