High Court Kerala High Court

Saji Sebastian vs State Bank Of Travancore on 7 January, 2010

Kerala High Court
Saji Sebastian vs State Bank Of Travancore on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36012 of 2009(V)


1. SAJI SEBASTIAN, SON OF DEVASIA,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. CHIEF MANAGER (ADV),

                For Petitioner  :SRI.ABRAHAM GEORGE JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/01/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.36012 OF 2009
              ---------------------------------------
           Dated this the 7th day of January, 2010.


                         J U D G M E N T

The petitioner is aggrieved by the initiation of proceedings

under the SARFAESI Act against the property having 8 cents in

extent in resurvey No.220/9-1 of Athirampuzha village of which

the petitioner is the owner. The petitioner is an autorickshaw

driver and he purchased the property by Exhibit P1 sale deed.

Thereafter mutation was effected and Exhibits P2 and P3 are the

copies of tax receipts produced in support of his claim for

possession. It is the case of the petitioner that he had no

transaction with the Bank and therefore, the proceedings are

without any justification.

2. Heard the learned Standing Counsel for the Bank. It is

submitted that the vendor of the petitioner one Joseph George

had mortgaged an extent of 15.06 Ares of land to the Bank for

availing of loan. The property which was purchased by the

petitioner was also part of the mortgaged property. It is pointed

W.P.(C) No.36012/2009 2

out that the sale that was effected to the petitioner was not

informed to the Bank. It is also submitted that the Bank has

already exempted the petitioner’s property from sale which is

evident from the sale notice dated 10.12.2009 (published in the

New Indian Express, Cochin edition), a copy of which was

submitted before me for perusal. It is further submitted that the

Bank has no intention to proceed against the properties of the

petitioner shown in the relief portion of the writ petition. The

same is recorded.

It is pointed out that a board as shown in Exhibit P4 is

placed in the properties of the petitioner which, according to the

learned counsel for the petitioner, is causing hardship to the

petitioner. Learned Standing Counsel for the Bank submitted

that the same will be removed without any delay. The said

submission is also recorded and appropriate action will be taken

by the Bank in that regard without any further delay.

This writ petition is accordingly disposed of.

T.R. RAMACHANDRAN NAIR
JUDGE
smp