IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2141 of 2008()
1. SADASIVAN
... Petitioner
Vs
1. ASST.REGISTRAR OF CO-OP.SOCIETIES/ARBITR
... Respondent
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :30/10/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.ANo.2141 of 2008
------------------------------------------
Dated, this the 30th day of October, 2008
JUDGMENT
H.L.Dattu, C.J.
Petitioner had borrowed certain funds from the second
respondent Co-operative Bank as housing loan. He has defaulted in paying the
amounts due to the Bank. Therefore the Bank has initiated proceedings under
the provisions of the Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002.
(2) Aggrieved by that action of the Bank, the petitioner was
before this Court in W.P.(C) No.25175 of 2008. The learned Single Judge
while disposing of the writ petition by his orders dated 24th September, 2008
has granted more than what the petitioner had deserved. That harmless order
passed by the learned Single Judge is the subject matter of this writ appeal.
(3) Having gone through the orders passed by the learned
Single Judge, we are of the firm opinion, that the learned Single Judge has not
committed any error whatsoever which would call for our interference in appeal.
Therefore, the writ appeal requires to be rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns