High Court Kerala High Court

Sri.Jobran G.Varghese vs The Small Industries Development on 9 April, 2010

Kerala High Court
Sri.Jobran G.Varghese vs The Small Industries Development on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8931 of 2010(N)


1. SRI.JOBRAN G.VARGHESE,
                      ...  Petitioner

                        Vs



1. THE SMALL INDUSTRIES DEVELOPMENT
                       ...       Respondent

2. THE DEPUTY GENERAL MANAGER AND

3. M/S. UNIVERSAL FOODS,

4. TAHASILDAR,

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

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

 Dated :09/04/2010

 O R D E R
                P.R.RAMACHANDRA MENON, J.
                        ---------------------------
                    W.P(C). No. 8931 OF 2010
                         --------------------------
               Dated this the 9th day of April, 2010

                          J U D G M E N T

Petitioner is the tenant of the premises in question, over

which security interest was created by the third respondent, who

had availed a loan from the first respondent. The borrower did not

choose to satisfy the liability towards the first respondent Bank;

under which circumstance, the first respondent proceeded with

steps invoking the remedy under the SARFAESI Act, which made

the petitioner to approach this Court by filing the Writ Petition

contending that the petitioner is ready and willing to clear the

premises at any time, without any demur and handover the

possession to the Bank or any other person as directed by the

Bank and further that he will not make any claim over the property in

any manner. Based on the said submission and also the willingness

expressed by the petitioner to file an affidavit to that effect, as

projected in Ground ‘G’ of the writ petition, the coercive proceedings

were intercepted for a period of one month as per the interim order

dated 17.3.2010. The petitioner has filed an affidavit as well.

2. The learned Senior Counsel, appearing for respondents

1 and 2 submits that, in the course of the steps for realisation of the

W.P.(C).No.8931/2010
2

amount due, the Bank has filed O.A. No.311/2006 before the DRT,

Ernakulam against the owner/borrower and the latter has filed a

counter affidavit in the above OA filed by the Bank, seeking for a stay

of all further proceedings and that the Tribunal has passed an interim

order of stay, which however was vacated subsequently, based on

the contentions raised on behalf of the Bank. The learned Senior

Counsel also submits that the petitioner herein being a tenant, does

not have a better right and title over the rights and liberties of the

landlord and as such, the Writ Petition itself is not maintainable.

3. Considering the facts and circumstances, this Court finds

that the petitioner is at liberty to pursue his remedy, if any, before the

DRT, Ernakulam for getting impleaded in the above OA. This Court

does not express anything on merits and no interference is warranted

in this Writ Petition. However, in order to enable the petitioner to

pursue the exercise as above, further coercive steps shall be kept in

abeyance for a period of one month.

P.R.RAMACHANDRA MENON,
(JUDGE )
vps

W.P.(C).No.8931/2010
3

W.P.(C).No.8931/2010
4