High Court Kerala High Court

Mathew P.A. vs The Dy.Tahsildar (Rr) Office Of on 8 November, 2010

Kerala High Court
Mathew P.A. vs The Dy.Tahsildar (Rr) Office Of on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26108 of 2010(K)


1. MATHEW P.A., AGED 78 YEARS,
                      ...  Petitioner

                        Vs



1. THE DY.TAHSILDAR (RR) OFFICE OF
                       ...       Respondent

2. THE KERALA FINANCE CORPORATION,

3. THE BRANCH MANAGER,

4. THE STATE OF KERALA,

5. ANISH THOMAS, AGED 39 YEARS,

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :08/11/2010

 O R D E R
                      C.K.ABDUL REHIM, J
            -------------------------------------------------
            W.P(C) No.26108/2010 & 26643/2010
           --------------------------------------------------
         Dated this the 8th day of November, 2010.

                         J U D G M E N T

Petitioner in W.P(C) No.26643 of 2010 is the

proprietor of small scale industrial unit, which availed a

loan from the respondent Corporation. The petitioner in

W.P(C) No. 26108 of 2010 is the guarantor with respect to

the said loan transaction, and the property belonging to him

was mortgaged in order to secure the loan. Challenge in

both these writ petitions is against Ext.P2 notice of sale

proclamation, through which steps for sale of the

immovable property was initiated under the provisions of

the Kerala Revenue Recovery Act, and sale of the property

was conducted on 23.7.2010. It is contended that, when the

sale proclamation was published the petitioners have

approached the respondent and requested for providing

some time for payment of the arrears through ‘One Time

Settlement’. But without considering such requests, the

property was sold on 23.7.2010 for an amount of `13.20

W.P(C) No.26108/2010 & 26643/2010 2

lakhs. According to the petitioner the property in question

is worth more than `62.50 lakhs and the sale was conducted

for too meager an amount. The petitioners have sought

stay of all further proceedings for confirmation and

issuance of sale certificate.

2. On 20.9.2010 when the writ petition came up for

consideration, this Court issued an interim order to

maintain status quo and the petitioners were directed to

implead the auction purchaser. Subsequently by order

dated 8.9.2010 the petitioners were directed to make

payment of a sum of `13.50 lakhs in order to show

bonafides of the contentions raised.

3. In a statement filed on behalf of the respondent

Corporation it is mentioned that the loan in question was

availed as early as in the year 1997. A term loan of

`60,00,000/- and a work capital loan of `1 lakh was

sanctioned to the borrower and there was chronic default in

repayment of the loan amounts. It is mentioned that on the

W.P(C) No.26108/2010 & 26643/2010 3

basis of requests of the parties re-scheduling was allowed

on 30.3.2010 and even thereafter they had neglected to pay

the loan amounts. The industrial assets were taken over

possession under Section 29 of the State Financial

Corporation Act and on remittance of a sum of `80,000/- the

same was released on 2.3.2010. But they failed to honour

the commitment and accordingly the revenue recovery

steps were initiated. The property in question, which is the

collateral security was sold for a sum of `13.15 lakhs in

public auction. It is mentioned that the petitioners have

never approached the Corporation with any proposal for

‘One Time settlement’, and the balance outstanding as on

16.9.2010 is `60.05 lakhs.

4. On the basis of the interim direction issued by this

Court, the petitioners have remitted a sum of `13.50 lakhs.

It is taken note of that the extent of the land sold in auction

is about 2.50 Acres and the price at which it was sold is

evidently too low. Under such circumstances through an

W.P(C) No.26108/2010 & 26643/2010 4

interim order dated 21.10.2010 this Court directed the

respondent Corporation to treat the sale conducted on

23.7.2010 as cancelled. The bid amount deposited by the

sixth respondent was directed to be returned along with

interest calculated thereon at the rate of 18% per annum

from 26.8.2010 onwards, till payment. The respondent was

directed to deduct the portion of interest to be paid to the

sixth respondent from the amount of Rs.13.50 lakhs

deposited by the petitioners and the balance amount was

directed to be credited in the loan account.

5. When the matter was taken up for consideration

on today, it is submitted by both sides that in compliance

with the order dated 21.10.2010 the Corporation had

returned the amount deposited by the auction purchaser

along with interest as ordered. It is further stated that the

balance amount deposited by the petitioners had already

been credited to the loan account.

6. Under the above circumstances, I am of the view

W.P(C) No.26108/2010 & 26643/2010 5

that no further issue survives for consideration in these writ

petitions. Learned counsel for the petitioners sought

direction for consideration of the request for ‘One Time

Settlement’ of the balance outstanding in the loan account.

Needless to say that the petitioners will be at liberty to

approach the appropriate authority in the respondent

Corporation seeking ‘One Time Settlement’. It is for the

authority of the Kerala Financial Corporation to consider

such request if any made, subject to availability of any

Scheme for settlement and subject to eligibility of the

petitioner under such scheme. If loan transactions involved

in these cases. If the petitioners make any such approach

within a period of three weeks from the date of receipt of a

copy of this judgment, the same shall be considered by the

appropriate authority under the second respondent

Corporation and a decision thereof shall be taken and

communicated to the petitioners, at the earliest possible, at

any rate within a period of one month from the date of

W.P(C) No.26108/2010 & 26643/2010 6

receipt of such request.

7. In order to facilitate the petitioners to make

approach as directed above and for the Corporation to take

a decision thereof, further steps of recovery recovery shall

be kept in abeyance for a period of two months from the

date of receipt of a copy of this judgment.

The writ petitions are disposed of with the above

observations.

Sd/-

C.K.ABDUL REHIM
JUDGE

//True Copy//

P.A to Judge

ab