High Court Kerala High Court

Satheesh K.R vs Icici Bank Limited on 6 August, 2010

Kerala High Court
Satheesh K.R vs Icici Bank Limited on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24688 of 2010(I)



1. SATHEESH K.R
                      ...  Petitioner

                        Vs

1. ICICI BANK LIMITED
                       ...       Respondent

                For Petitioner  :SRI.ROSHEN.D.ALEXANDER

                For Respondent  :SRI.LAL K.JOSEPH

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :06/08/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
                   ---------------------------
                     W.P(C) No.24688 of 2010-I
                  ----------------------------
              Dated this the 6th day of August, 2010.

                           J U D G M E N T

The petitioner is challenging the correctness and sustainability

of the steps taken by the respondent Bank for realisation of the

amount stated as due from the petitioner, invoking the remedy

under SARFAESI Act.

2. The course and events have been described by the

petitioner reveal that the petitioner has already filed S.A. No.134 of

2010 before the Debt Recovery Tribunal and an interim order was

passed on 25.2.2010 in I.A.No.547 of 2010, granting `stay’ on

condition. It is the case of the petitioner that, the petitioner could

not satisfy the condition and in the said circumstances, the Bank

proceeded with further steps for causing the property to be sold in

public auction, as notified in the `Mathrubhumi’ and `Malayala

Manorama’ dailies dated 29.7.2010 and 30.7.2010 respectively, as

borne by Ext.P7; which is sought to be interfered.

3. Heard the learned standing counsel for the Bank as well,

who submits on instructions, that much leniency has been shown to

the petitioner. The petitioner filed a petition for extension of time

W.P(C) No.24688 of 2010-I 2

and the same was allowed. It is also brought to the notice of this

Court that the petitioner had given a `post-dated’ cheque and that

the cheque was dishonoured for want of sufficient funds. The

assurance and undertaking given by the petitioner turned to be

futile and the Bank has no other alternative, but to proceed with the

steps for causing the property to be sold in public auction for

realisation of the due amount.

4. After hearing both the sides, and also in view of the

admitted fact that the petitioner has already resorted to the

alternate remedy by filing S.A.No.134 of 2010, which is still pending

consideration before the Debt Recovery Tribunal, this Court finds

that this is not a fit case to call for interference, invoking the

discretionary jurisdiction under Article 226 of the Constitution of

India. Accordingly, interference is declined and the Writ Petition is

dismissed. It is made clear that nothing has been expressed by this

Court with regard to the merits of the case. This judgment also will

not stand in the way of the petitioner from approaching the Bank for

appropriate relief.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE
//True Copy//