High Court Kerala High Court

Sony Thomas vs State Bank Of Travancore on 20 July, 2009

Kerala High Court
Sony Thomas vs State Bank Of Travancore on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20274 of 2009(D)


1. SONY THOMAS, KULANGARA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. THE CHIEF MANAGER, STATE BANK OF

3. ANIL THOMAS, KULANGARA HOUSE,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

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

 Dated :20/07/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 20274 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 20th day of July, 2009

                              JUDGMENT

The petitioner is the guarantor to the three different loan

transactions availed by the 3rd respondent, who is none other than the

brother of the petitioner. The third respondent/borrower could not repay

the due amount in time, which made the respondent Bank to proceed

with the steps under SARFAESI Act. This was sought to be intercepted

by filing W.P.(C) No. 25588 of 2008 by the 3rd respondent, which

culminated in Ext.P1 judgment, whereby the petitioner therein (3rd

respondent herein) was permitted to clear the outstanding liability, as

specified therein, by way of 5 equal monthly installments. The learned

counsel for the petitioner submits that, eventhough two loan accounts

were closed pursuant to Ext.P1 judgment, the third loan transaction is

still remaining, as the borrower did not clear the liability.

2. Met with the said circumstances, the petitioner/brother of the

3rd respondent has come forward this Court, stating that he is prepared

to satisfy the liability towards the Bank, for which necessary

arrangements have been effected identifying the prospective

purchasers for the property by way of ‘private sale’ as contemplated

under the relevant provisions of law. Necessary sanction of the Bank

has also been sought for by filing Ext.P8 representation jointly by the

WP (C) No. 20274 of 2009
: 2 :

petitioner and the third respondent before the Bank and similarly,

Ext.P9 representation has been submitted by the prospective

purchaser as well. The learned counsel for the petitioner submits that,

the limited prayer in the present Writ Petition, is for a direction to

consider Exts. P8 and P9 to have the matter finalized.

2. Heard the learned counsel appearing for the respondent Bank

as well.

3. Considering the facts and circumstances, this Court does not

find it necessary to issue any notice to the 3rd respondent or to direct

the petitioner to implead the prospective purchaser, for the time being.

The respondent Bank is hereby directed to consider Exts. P8 and P9

representations, in accordance with law and to pass appropriate orders

thereon, after giving an opportunity of hearing to the petitioner. This

exercise shall be pursued within one month from the date of receipt of a

copy of this judgment. It is made clear that, till such appropriate orders

are passed on Exts. P8 and P9, the coercive proceedings, stated as

being pursued against the third respondent, shall be kept in abeyance.

The Writ Petition is disposed of as above.

P. R. RAMACHANDRA MENON, JUDGE

kmd