High Court Kerala High Court

Radhakrishnan.K vs Union Of India on 21 December, 2010

Kerala High Court
Radhakrishnan.K vs Union Of India on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37072 of 2010(H)


1. RADHAKRISHNAN.K, S/O.MR.KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. THE AUTHORIZED OFFICER (CHIEF MANAGER)

                For Petitioner  :SRI.C.A.MAJEED

                For Respondent  :SRI.K.K.JOHN

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

 Dated :21/12/2010

 O R D E R
                     C.K.ABDUL REHIM, J
                ---------------------------------------
                 W.P(C) No.37072 of 2010-H
               ----------------------------------------
        Dated this the 21st day of December, 2010.

                        J U D G M E N T

The writ petition is filed aggrieved by coercive steps

initiated under the Securitization and Reconstruction of

Financial Assets and Enforcement of Security Interest Act,

2002 (SARFAESI Act). Consequent to default committed by

the petitioner in re-payment of a housing loan availed from

the respondent Bank steps were initiated against the

immovable property which is the secured asset. Ext.P2 is

the notice issued under Rule 8(1) of the Security Interest

(Enforcement) Rules intimating steps contemplated under

Section 13(4) of the Act. The petitioner submitted Ext.P3

representation offering to clear the present dues and

requesting to permit regularisation of the account.

According to the petitioner, the respondent Bank is

proceeding with coercive steps without considering such

request. Hence the petitioner seeks interference of this

Court.

W.P(C) No.37072 of 2010-H 2

2. Learned standing counsel appearing for the

respondent Bank submitted that the loan in question was

availed in the year 2009 to the tune of Rs.8 lakhs and that

the petitioner had defaulted regular payments of monthly

instalments. It is further submitted that the Bank had never

received any representation as that of Ext.P3.

3. Considering the fact that the petitioner has got

effective remedy under the statute, it is not proper and

justified for this Court to interfere with the proceedings.

However, learned counsel for the petitioner submitted that

the re-payment period of the loan is for 15 years and that

the petitioner is not intending to pursue any such statutory

remedies and that he is relinquishing all challenges against

the proceedings initiated. On the other hand, the limited

prayer is only to permit the petitioner to regularise the

account on the basis of an offer that he will pay off the

arrears within a short time.

4. Eventhough interference on merits is not

desirable, I am of the view that indulgence can be shown in

W.P(C) No.37072 of 2010-H 3

permitting the petitioner to regularise the account, if he is

relinquishing all challenges.

5. Accordingly, the writ petition is disposed of

directing the respondent Bank to keep in abeyance further

steps of recovery pursuant to Ext.P2 notice provided the

petitioner remits the entire amount in default (defaulted

instalments along with interest and expenses if any due) in

2 (two) equal monthly instalments falling due on or before

15.1.2011 and on or before 15.2.2011. The petitioner shall

also make payment of regular instalments due for the

months of January and February 2011 along with above said

payments.

6. If payments of defaulted amounts is regularised as

directed above, the respondents shall permit the petitioner

to continue payment of the future instalments in terms of

the original schedule.

7. It is made clear that on the event of default in

payment of any of the instalments the respondent will be

free to proceed with further steps on the basis of Ext.P2

W.P(C) No.37072 of 2010-H 4

notice. It is further made clear that the above relief is

granted subject to the condition that the petitioner is

precluded from raising any subsequent challenge against

such proceedings.

Sd/-

C.K.ABDUL REHIM
JUDGE

//True Copy//

P.A to Judge
ab