High Court Kerala High Court

T.Balakrishnan vs The Regional Manager on 25 November, 2008

Kerala High Court
T.Balakrishnan vs The Regional Manager on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2260 of 2008()



1. T.BALAKRISHNAN
                      ...  Petitioner

                        Vs

1. THE REGIONAL MANAGER
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :25/11/2008

 O R D E R
                H.L.DATTU, C.J. & A.K.BASHEER, J.
              -----------------------------------------------------
                           W.A.No.2260 of 2008
                  ----------------------------------------------
              Dated, this the 25th day of November, 2008

                                JUDGMENT

H.L.Dattu, C.J.

The appellant herein had availed a housing loan from the

respondent Bank. Since he has committed default in repaying the loan

amount, the respondents have initiated proceedings under the provisions

of the Securitisation and Reconstruction of Financial Asset and

Enforcement of Security Interest Act, 2002 (” SARFAESI Act” for

short). Aggrieved by the action of the respondents in initiating the

proceedings under the aforesaid Act, the petitioner was before this Court

by filing W.P.(C) No.28574/2008.

2. Initially, the learned Judge has granted the interim

prayer. The appellant, for the reasons best known to him, had not

complied with the interim orders so passed. Therefore, the learned Judge

has disposed of the writ petition.

3. Aggrieved by the orders passed by the learned Single

Judge, the petitioner in the writ petition has presented this writ appeal.

4. Admittedly, what is called in question by the petitioner

before this Court is the proceedings initiated by the respondents in

W.A.No.2260/2008 -2-

exercise of their powers under Section 13(2) and 13 (4) of the

SARFAESI Act. If, for any reason, the petitioner is aggrieved by those

proceedings, he ought to have questioned it before the appropriate

forum as provided under the Act. In our view, the learned Single Judge

ought not to have even entertained the writ petition and ought not to

have granted the interim prayer.

5. In view of the above, we reject this writ appeal without

going into the other details of the case. It is for the petitioner to choose

his remedy, either under the provisions of the SARFAESI Act or any

other law which is in force.

6. In view of the order passed in the writ appeal, no

further order need be passed in I.A.No.979/2008 and therefore, it is

closed.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS