High Court Kerala High Court

P.K.Sathi vs Union Bank Of India on 18 September, 2009

Kerala High Court
P.K.Sathi vs Union Bank Of India on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25644 of 2009(A)


1. P.K.SATHI, PANANTHOTTAM,
                      ...  Petitioner

                        Vs



1. UNION BANK OF INDIA,
                       ...       Respondent

2. UNION BANK OF INDIA,

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :18/09/2009

 O R D E R
                        C.K.ABDUL REHIM,J.
                   -------------------------------
                    WP(C).NO. 25644 of 2009
                   ---------------------------------
        Dated this the 18th day of September, 2009

                            JUDGMENT

The petitioner is aggrieved by proceedings initiated by the

respondent Bank under the provisions of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act (SARFAESI Act) against the secured assets. The

petitioner availed housing loan to the tune of Rs.3 lakhs from the

1st respondent, in the year 2006. When repayments in the loan

account was defaulted the Bank initiated proceedings under the

SARFAESI Act, and the petitioner had approached this court on

an earlier occasion in WPC.No.36482/2008. On the basis of

undertaking made by the petitioner that the entire arrears

outstanding will be cleared within a period of one month, this

court directed to keep in abeyance further proceedings. But

inspite of lapse of considerable period thereafter, the petitioner

has not effected payment of any amount. On the request of the

Bank the Chief Judicial Magistrate has already appointed an

Advocate Commissioner to take over possession of the property.

WP(C).25644/2009 2

It is at this stage the present writ petition is filed.

2. Heard learned counsel appearing for the petitioner and

the Standing Counsel for the respondent Bank. It is submitted by

the learned Standing Counsel that the petitioner is a chronic

defaulter and inspite of various chances given by the Bank as well

as by this court, she has not paid any substantial amount.

Learned counsel for the petitioner submitted that the amount of

Rs.20,000/- was already paid after filing of this writ petition.

The petitioner further submitted that the secured assets is the

residential house belonging to the petitioner, and if it is taken

over possession and sold in public auction, that will cause

severe prejudice to her. It is submitted that the petitioner is

ready to pay off the entire liability within a reasonable time in

instalments.

3. Having considered the facts and circumstances, I am of

the preliminary opinion that the petitioner does not deserve any

indulgence. This court cannot interfere on the merits of the

contentions against the proceedings, in view of the effective

remedy by way of appeal provided under the SARFAESI Act. On

equity also this court is not justified in showing any indulgence

WP(C).25644/2009 3

since the petitioner failed in complying with earlier judgment.

4. But still, having considered the fact that the petitioner is a

lady and the secured asset is her residential building, I am

inclined to provide her one more chance to pay off the liability

and to save the asset from being sold.

5. Therefore the writ petition is disposed of directing the

petitioner to make payment of an amount of Rs.1,00,000/-

(Rupees One Lakh only) on or before 31.10.2009. On payment

of such amount the Bank shall furnish a balance statement to the

petitioner, after crediting all payments effected and after

permitting waiver of interest if any possible. The petitioner will

further make payment of the balance so intimated, in four equal

monthly instalments starting from 30.11.2009 and on or before

the last day of succeeding 3(three) months.

6. It is made clear that on default in payment of the initial

amount or any of the instalments, the Bank will be at liberty to

proceed further steps from the stage it is kept pending pursuant

to notices already issued and action taken under the SARFAESI

Act. It is also made clear that the benefit granted under this

judgment is subject to the condition that the petitioner is

WP(C).25644/2009 4

precluded from raising any subsequent challenges against the

recovery proceedings before this court or before any other forum.

C.K.ABDUL REHIM,JUDGE
pmn/