High Court Kerala High Court

Viswambharan vs Canara Bank on 7 August, 2008

Kerala High Court
Viswambharan vs Canara Bank on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1621 of 2008()


1. VISWAMBHARAN, S/O.MADHAVAN,
                      ...  Petitioner

                        Vs



1. CANARA BANK, PARANDODE BRANCH,
                       ...       Respondent

2. AUTHORIZED OFFICER, CANARA BANK,

3. ORIENTAL INSURANCE COMPANY LTD.,

4. KHADI & VILLAGE INDUSTRIES COMMISSION,

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :07/08/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                       -------------------------------------------
                              W.A.No.1621 of 2008
                       ------------------------------------------
                   Dated, this the 7th     day of August, 2008

                                JUDGMENT

H.L.Dattu, C.J.

This writ appeal is directed against the orders passed by the

learned Single Judge in W.P.(C) No.6994 of 2008 dated 1st April, 2008.

By the impugned order, the learned Single Judge has declined to entertain

the writ petition.

2. The facts in brief are: In the writ petition filed, the

petitioner had primarily questioned the proceedings initiated by the first

respondent Bank under the provisions of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security Interest

Act, 2002, hereinafter for the sake of brevity referred to as ‘the

Securitisation Act’, since the petitioner has defaulted in payment of the

amounts due to the first respondent Bank. In the petition it is stated that

the petitioner had taken a loan from the first respondent Bank for the

purpose of commencing a brick kiln which is a unit sponsored by the 4th

respondent, Khadi and Village Industries Commission. It is further stated

that the petitioner could not continue with the business because of an

unfortunate fire accident which took place in the business premises. It is

W.A.No.1621 of 2008

2

further stated that the petitioner has approached the Consumer Disputes

Redressal Forum, Thiruvananthapuram by filing O.P.No.418 of 2003 and

the said complaint is still pending consideration by the Consumer Disputes

Redressal Forum.

3. In the writ petition it is contended that till a final decision

is taken by the Consumer Disputes Redressal Forum, the Bank should be

restrained from proceeding to recover the loan amount from the petitioner

by resorting to the provisions of the Securitisation Act.

4. The learned Single Judge has taken note of all these

aspects of the matter and has come to the conclusion that the Securitization

Act does not restrain the first respondent Bank from proceeding to recover

the amount due from the petitioner merely because a complaint is pending

before the Consumer Disputes Redressal Forum.

5. Apart from this, the petitioner had approached the

Adalath for grant of some instalment facility to pay up the amounts due to

the first respondent Bank. In fact, the Adalath had granted some

instalment facility to the petitioner, but for reasons best known, the

petitioner did not comply with the orders and directions issued by the

Adalath. Even this aspect of the matter is also kept in view by the learned

Single Judge while rejecting the writ petition filed by the petitioner.

W.A.No.1621 of 2008

3

6. Having gone through the orders passed by the learned

Single Judge, we are of the firm opinion that the petitioner/appellant is not

entitled for any discretionary relief of this Court in a petition filed under

Article 226 of the Constitution.

7. Accordingly, while confirming the the findings and

conclusions reached by the learned Single Judge, we reject this writ

appeal.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns