High Court Kerala High Court

Joseph Augustine vs The South Indian Bank on 22 October, 2009

Kerala High Court
Joseph Augustine vs The South Indian Bank on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29493 of 2009(F)


1. JOSEPH AUGUSTINE, S/O.E.J.AUGUSTINE,
                      ...  Petitioner
2. VINCENT.T.K, S/O.T.P.KURIAPPAN,

                        Vs



1. THE SOUTH INDIAN BANK,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

3. THE MANAGER, SOUTH INDIAN BANK,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

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

 Dated :22/10/2009

 O R D E R
                  C.K. ABDUL REHIM, J
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 29493 of 2009
              - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 22nd day of October, 2009

                        J U D G M E N T

1. Petitioners who are partners of a firm which

availed various loans from the 3rd respondent Bank for

business purpose, is challenging the proceedings initiated

under the Securitization and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002

(SARFAESI Act). The loans in question were secured by

mortgage of six items of immovable properties. According

to the petitioners the respondents have already taken

possession of the properties after issuing notice as

contemplated under Section 13 (4) of the SARFAESI Act. It

is now apprehended that the properties taken over

possession will be sold in pursuance of the proceedings

initiated. According to the petitioners they are ready and

willing to pay off the liability by arranging private sale of

W.P.(C)No. 29493 of 2009
-2-

some of the items of properties mentioned in Ext.P2 notice

issued under Section 13 (2) of the SARFAESI Act.

2. It is mentioned that the 1st petitioner had filed an

earlier writ petition as W.P.(C) No.26028/2009. In the said

writ petition it was specifically contended that item No.6

mentioned in the schedule of Ext.P2 notice is the residential

house of the 1st petitioner and inpsite of 1st petitioner

approaching the Bank with an offer to pay reasonable

market price for the said item of property, the Bank was not

prepared to accept such an offer .

3. Standing counsel appearing for the respondents

had produced a copy of the judgment in W.P.(C)

No.26028/2009 for my perusal. It is noticed that on

22nd September, 2009 the above said writ petition was

disposed of directing the respondent Bank to consider offer

of the 1st petitioner herein and to take a decision regarding

feasibility of entering into a private sale of the said item of

the property, with the 1st petitioner or with any of his

nominees. This court had shown indulgence in further

W.P.(C)No. 29493 of 2009
-3-

directing the Bank to abstain from sale of that particular

item of property, till such decision is taken. It is submitted

by the standing counsel that pursuant to such direction the

1st petitioner has not so far made any concrete offer with

respect to purchase of that particular item of property.

4. It is noticed that the 1st petitioner herein had filed

the earlier writ petition almost with identical prayers. In

that writ petition he had restrained his claims, with respect

to the property described as item No.6. Now the

1st petitioner along with another partner had filed this writ

petition seeking the very same relief with respect to other

items of property also. It is noticed that inspite of

indulgence shown in the earlier writ petition the petitioners

have not made any concrete offer for purchase of property

described as item No.6 in the schedule. Therefore the

repeated writ petition can only be considered as an attempt

to protract the proceedings in one way or other. It is a

shear abuse of the process of this court and the petitioners

does not deserve any indulgence in this matter.

W.P.(C)No. 29493 of 2009
-4-

5. Accordingly I find no ground to interfere and the

writ petition is dismissed.

C.K. ABDUL REHIM
JUDGE

shg/