IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 317 of 2008(K)
1. T.P.LILLY ,WW/O. LATE T.V.SIMON
... Petitioner
2. JOGY SIMON,S/O. LATE T.V.SIMON
Vs
1. AUTHORISED OFFICER & CHIEF MANAGER
... Respondent
2. INDIAN BANK, KUNNAMKULAM BRANCH,
3. SUB DIVISIONAL MAGISTRATE
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/12/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.317 OF 2008
-------------------------------------------
Dated this the 10th day of December, 2008
JUDGMENT
Petitioners are debtors who faced proceedings under
Section 14 of the SARFAESI Act. The only plea is that the
property to be delivered has not been identified. The
proceedings are now before the Sub Divisional Magistrate.
Having regard to the facts of this case, it is appropriate that the
bank moves the Chief Judicial Magistrate rather than the SDM.
Therefore, the third respondent SDM is directed to close the
impugned proceedings. If an application under Section 14 is
filed before the Chief Judicial Magistrate, learned Magistrate
will expedite consideration of that application and would also
consider deputing an Advocate Commissioner to identify the
property to be delivered in accordance with law, before effecting
actual dispossession. It is also necessary that parties are given
notice of the proceedings. The Chief Judicial Magistrate will
ensure that proceedings are concluded within a period of two
months. The writ petition is ordered accordingly. All other
issues are left open.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.