High Court Kerala High Court

P.X.Benny vs State Bank Of Travancore on 15 February, 2008

Kerala High Court
P.X.Benny vs State Bank Of Travancore on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5033 of 2008(Y)


1. P.X.BENNY,S/O.XAVIER
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/02/2008

 O R D E R
                           ANTONY DOMINIC, J.


           =============================


                        W.P.(C)NO. 5033  OF 2008


          ==============================


             DATED THIS THE  15TH DAY OF FEBRUARY 2008


                                  JUDGMENT

The petitioner against whom the proceedings have been

initiated under the Securitization and Reconstruction of Financial

Assets & Enforcement of Security Interest Act, 2002 has filed this

writ petition challenging the said proceedings. The standing

counsel for the Bank submits that the petitioner is a cronic

defaulter and if at all the request made by the petitioner that he

intends to settle the liability in three months as any bona fides,

he should prove the same by making a satisfactory deposit

within the shortest time. Counsel for the petitioner seeks one

month’s time for making an initial deposit and I do not think

that this is unreasonable.

Having regard to the submissions made by both sides, I feel

that the petitioner should be given another opportunity to avoid a

distress sale of the properties. Accordingly, I direct that if the

W.P.C. 5033/2008 -2-

petitioner pays one-third of the outstanding amount within three

weeks from today, coercive action against the petitioner shall be

deferred. Thereafter, the petitioner will be given three months

time to liquidate the entire liability. Needless to say that in

case, the petitioner commits default in complying with the

conditions mentioned above, the bank will be free to continue

the action without further notice to the petitioner.

The writ petition is disposed of as above.

ks.                                        ANTONY DOMINIC, JUDGE