High Court Kerala High Court

Thankachan O.P. vs Branch Manager on 8 April, 2008

Kerala High Court
Thankachan O.P. vs Branch Manager on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9837 of 2008(U)


1. THANKACHAN O.P., OLICKAL HOUSE
                      ...  Petitioner
2. SABU O.P., OLICKAL HOUSE
3. O.D. POULOSE, OLICKAL HOUSE

                        Vs



1. BRANCH MANAGER, STATE BANK OF TRAVANCORE
                       ...       Respondent

2. THE AUTHORISED OFFICER

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                      W.P.(C) NO. 9837 OF 2008 U
                    ====================

                  Dated this the 8th day of April, 2008

                              J U D G M E N T

In this writ petition, proceedings initiated under the Securitisation

and Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 is under challenge. Though the proceedings have

reached the stage of 13(4), in view of the objections that have been raised

by the petitioners against the proceedings that have been initiated, the

Bank offers to reconsider the steps it has taken only if the petitioners files

their objections to 13(2)notice, which they did not do so far.

Accordingly, this writ petition is disposed of directing that it will be

open to the petitioners to file their objections to the 13(2) notice that the

Bank has issued. If the petitioners file their objections within three weeks

from now, the Bank will consider the matter in the light of the objections

so raised before proceeding further.

ANTONY DOMINIC,JUDGE.

Rp