High Court Kerala High Court

Aru vs The Manager on 12 August, 2009

Kerala High Court
Aru vs The Manager on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22890 of 2009()


1. ARU, S/O.KOTTU AGED 75 YEARS,
                      ...  Petitioner

                        Vs



1. THE MANAGER, INDIAN BANK,
                       ...       Respondent

2. AUTHORISED OFFICER, INDIA BANK,

                For Petitioner  :SRI.VINOD KUMAR.C

                For Respondent  : No Appearance

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

 Dated :12/08/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 22890 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
               Dated, this the 12th day of August, 2009

                               JUDGMENT

The petitioner who is septuagenarian having crossed the age of

74 years, has been driven to this Court, allegedly because of the

misdeeds committed by his son, who after getting a settlement deed

executed in his favour created security interest over the said property

by depositing the title deed while standing as a surety in respect of a

loan transaction availed by M/s Athira Fast Food belonging to his friend.

2. The petitioner, who belongs to the lower strata of the society,

as revealed from Ext.P3 (BPL ration card) and stated as an illiterate,

came to know the situation, only when he was confronted with the

actual facts and figures by the respondent Bank, pursuant to the steps

taken under the SARFAESI Act, for not clearing the arrears on time.

3. The learned counsel for the petitioner submits that, the son of

the petitioner is no more available in station, having proceeded to the

Gulf in search of some or other employment. Despite the adverse

circumstances, it is stated that, the petitioner is ready and willing to

clear the entire liability by way of regular monthly installments, payable

at the rate Rs.25,000/- till the same is cleared.

4. The learned counsel for the respondent Bank submits that, a

sum of nearly Rs. 1.5 lakh is due as on 31.9.08 with further interest and

costs.

WP (C) No.22890 of 2009
: 2 :

5. Considering the facts and circumstances and also the age and

financial status of the petitioner as revealed from Ext.P3, the petitioner

is permitted to clear the outstanding liability by way of regular monthly

installments at the rate Rs. 25,000/-; the first of which shall be effected

or before the 15th of September, 2009 to be followed by the similar

installments to be effected on or before the 15th of the succeeding

months. Subject to the above, the coercive proceedings stated as

being pursued against the petitioner, shall be kept in abeyance. It is

made clear that, if any default is committed by the petitioner in remitting

the installments as above, the respondent Bank will be at liberty to

proceed against the petitioner for realization of the entire amount in a

lump sum, from the stage where it stands now.

The Writ Petition is disposed of as accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd