High Court Kerala High Court

Smt.Sheeba K.M vs The Authorised Officer on 30 March, 2010

Kerala High Court
Smt.Sheeba K.M vs The Authorised Officer on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8976 of 2010(V)


1. SMT.SHEEBA K.M.,
                      ...  Petitioner
2. SRI.SAJEEVAN .M.,

                        Vs



1. THE AUTHORISED OFFICER,
                       ...       Respondent

2. SOUTH INDIAN BANK LTD.,

                For Petitioner  :SRI.ZAKEER HUSSAIN

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :30/03/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                       W.P.(C) No. 8976 OF 2010
              .........................................................................
                      Dated this the 30th March, 2010



                                   J U D G M E N T

The first petitioner had availed a housing loan of Rs. Four

lakhs from the second respondent Bank on the petitioners’

creating security interest over the property in question belonging

to the second petitioner. But the fact remains that the

petitioners were not eager to clear the liability in time, under

which circumstances, the Bank declared the account as ‘NPA’ and

proceeded with further steps, which forms the subject matter of

challenge in this Writ Petition.

2. The learned Counsel for the petitioners submits that the

default was never wilful and the petitioners are ready and

willing to clear the entire liability, provided some breathing time

is given in this regard and that the petitioners might be

permitted to continue to enjoy the benefit of the loan account

after getting it regularised.

W.P.(C) No. 8976 OF 2010

2

3. The learned Counsel for the respondent Bank submits

that a sum of Rs. One Lakh Five thousand is ‘overdue’ towards

defaulted installments and unless and until the said amount is

cleared forthwith, the request of the petitioners for having the

loan account regularised is not liable to be entertained.

4. After hearing both the sides, this Court finds that the

loan being in the Housing Sector, an opportunity to clear the

overdue amount and to have the loan account regularised can

be given. Accordingly, the petitioners are permitted to clear the

‘overdue’ amount by way of ‘two’ equal monthly installments,

the first of which shall be paid on or before 15.04.2010 and the

second one on or before 15.05.2010. It is also made clear that

the petitioners shall continue to effect the regular E.M.Is as

originally stipulated, besides clearing the arrears as above. The

loan will stand regularised accordingly and all coercive

proceedings shall be kept in abeyance for the time being. It is

further made clear that if the petitioners commit any default in

remitting the overdue amounts/arrears as above or in the event

of committing two consecutive defaults in respect of the regular

W.P.(C) No. 8976 OF 2010

3

E.M.Is payable, the respondent Bank will be at liberty to proceed

with further steps for realisation of the entire outstanding liability

in a lump sum, pursuing the coercive steps, from the stage where

it stands now.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk