High Court Kerala High Court

V.Sinilal vs The South Indian Bank Ltd on 16 January, 2007

Kerala High Court
V.Sinilal vs The South Indian Bank Ltd on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1860 of 2007(U)


1. V.SINILAL, PROPRIETOR,
                      ...  Petitioner
2. M.K.VIJAYARAJAN, AGED 68 YEARS,
3. OMANA V.RAJAN, W/O.VIJAYARAJAN,

                        Vs



1. THE SOUTH INDIAN BANK LTD.,
                       ...       Respondent

2. THE RECOVERY OFFICER,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :16/01/2007

 O R D E R
                                  P.R. RAMAN, J.

                            --------------------------

                        W.P. (C)  NO. 1860 OF 2007

                                ---------------------


                 Dated this the 16th day of January, 2007


                                  J U D G M E N T

Petitioners approached this Court challenging Ext.P8 order passed

by the Debt Recovery Tribunal, Chennai. As per Ext.P1, a condition was

imposed for payment of a nominal amount of Rs. 5,00,000/-. The

petitioners admittedly did not pay the amount. No review and no expansion

of time for payment were also sought for. The appeal was accordingly

dismissed for non-deposit. Petitioners then filed an application for

restoration but did not prosecute the same. In such circumstances, the Debt

Recovery Tribunal dismissed the present restoration application. I do not

find any error in Ext.P8 calling for any interference under Article 226 of the

Constitution of India. Therefore, no relief can be granted to the petitioners

as against Ext.P8.

2. Though the petitioner challenges Ext.P5 proclamation inter alia

contending that an extent of 1.65acres of land is proposed to be sold for a

price less than the market value but no objection whatsoever has been raised

to the proclamation before the officer. The proclamation was issued as early

as on 2005. Proceedings were initiated for the sale of the property.

WPC NO.1860/07 Page numbers

Incidently, it is pointed out that the 2nd petitioner herein has filed W.P.(C)

No.16690/06 raising similar contentions. However, this Court passed an

interim order enabling the petitioners to deposit an amount of Rs.2.5 lakhs.

Though that was complied with, subsequently another order namely Ext.P6

(b) was passed on 4.10.2006 wherein the petitioners were required to pay a

further amount of Rs.2.5 lakhs. Petitioners have no case that the said order

has been complied with, even as on today.

In these circumstances, no relief can be granted to the petitioners as

against Ext.P5. The writ petition fails and is accordingly dismissed.

Issue photocopy urgently.






                                                          P.R. RAMAN, JUDGE

vps


WPC NO.1860/07    Page numbers





                                  KURIAN JOSEPH, JUDGE




                                                OP NO.





                                             JUDGMENT




                                   21st  DECEMBER, 2006