High Court Kerala High Court

Titty Harshan vs State Bank Of Travancore on 28 August, 2008

Kerala High Court
Titty Harshan vs State Bank Of Travancore on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25734 of 2008(L)


1. TITTY HARSHAN,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. CHIEF JUDICIAL MAGISTRATE, ALAPPUZHA.

                For Petitioner  :SRI.C.S.ULLAS

                For Respondent  :SRI.SATHISH NINAN, SC FOR SBT

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.25734 OF 2008
              ----------------------------------------
               Dated this the 28th day of August, 2008

                           JUDGMENT

The petitioner challenges proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act. But the learned counsel for

the petitioner submits that the petitioner only wants a breathing

time to approach the Debt Recovery Tribunal for filing an appeal

as provided under Section 17 of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act.

In the above circumstances, the writ petition is disposed of

with a direction to the respondents to keep further proceedings

under the Act in abeyance for a period of two weeks to enable

the petitioner to move the Debt Recovery Tribunal.

S. SIRI JAGAN, JUDGE

Acd