IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3078 of 2009(N)
1. V.S.SUNILKUMAR, AGED 42,
... Petitioner
Vs
1. UNION OF INDIA, REP. BY SECRETARY
... Respondent
2. THE RESERVE BANK OF INDIA,
3. THE FEDERAL BANK LTD, HAVING REGD OFFICE
4. CHIEF MANAGER & AUTHORISED OFFICER,
For Petitioner :SRI.B.S.SURESH KUMAR
For Respondent :SRI.A.ANTONY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/05/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 3078 OF 2009
-----------------------------------
Dated this the 26th day of May, 2009
JUDGMENT
Aggrieved by the steps taken by the respondent Bank under the
provisions of the SARFAESI Act, the petitioner has approached this court
challenging the same. An interim order was passed on 29.01.2009 intercepting
all further proceedings subject to the condition that the petitioner remitted a sum
of Rs.8,00,000/- on or before 02.02.2009. Subsequently, the interim order was
extended on 04.02.2009 till 03.03.2009 on condition that the petitioner deposited
a further sum of Rs.8,00,000/- on or before 02.03.2009 and yet another
8,00,000/- on or before 02.04.2009, making clear that if any default was made in
clearing the instalment, the benefit of the interim order would stand vacated.
2. The matter come up for consideration before this court yesterday.
There was no representation for the petitioner. Today also it is not a case of
exception. Learned counsel appearing for the respondent bank submits that the
petitioner did not choose to comply with the condition imposed by this court.
In the above circumstances, the Writ Petition is dismissed for default.
(P.R.RAMACHANDRA MENON, JUDGE)
dnc