IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15332 of 2008(A)
1. SMT. NALINI PAVITHRAN, W/O.PAVITHRAN,
... Petitioner
Vs
1. THE AUTHORISED OFFICER
... Respondent
2. THE MANAGER,
3. M/S. J.K.TRADERS,
4. SRI.B.SIVAKUMAR, S/O. K.P.BHASKARAN,
5. SRI.K.P. JAYADEEP, S/O.K.G.RAVINDRAN,
6. M/S. CARE CONNECTION PVT. LTD.,
For Petitioner :SRI.T.R.S.KUMAR
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/05/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 15332 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd May, 2008.
J U D G M E N T
Petitioner challenges proceedings under the Securitisation and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002. However, the petitioner admits that she has
already filed an appeal under Section 17 of the Act. That being so,
the petitioner has to seek her remedies in that appeal. Therefore, I
am not inclined to exercise my discretionary jurisdiction in favour of
the petitioner in this writ petition. Accordingly, the writ petition is
closed without prejudice to the right of the petitioner to seek her
reliefs before the Debt Recovery Tribunal in the appeal.
S. Siri Jagan, Judge.
Tds/