IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31699 of 2008(W)
1. SALIM, T.C. 5/1250 E-3, FABIA COTTAGE,
... Petitioner
Vs
1. AUTHORISED OFFICER, H.D.F.C. LTD,
... Respondent
2. MANAGER, H.D.F.C. LTD.
For Petitioner :SRI.M.R.SASITH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/11/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.31699 of 2008
==================================
Dated this the 24th day of November, 2008.
JUDGMENT
Petitioner availed a housing loan of Rs.9 lakhs
in May, 2006. He failed to repay the EMI’s and
accordingly faced proceedings under Section 13 of
the SARFAESI Act followed by action before the
Chief Judicial Magistrate under Section 14 of that
Act. There is no jurisdictional error or legal
infirmity in the impugned proceedings in as much as
the transaction and outstandings are not in
dispute. Petitioner also did not avail the
opportunity of deferring the recovery proceedings
on condition of deposit of a portion of the
outstandings. Writ petition fails. It is
accordingly dismissed.
Thottathil B.Radhakrishnan,
sl. Judge.