IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7677 of 2010(H)
1. P.ASIA, PROPRIETRESS,
... Petitioner
Vs
1. THE MANAGER,
... Respondent
For Petitioner :SRI.C.K.SREEJITH
For Respondent :SRI.DEVAN RAMACHANDRAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/05/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 7677 OF 2010
.........................................................................
Dated this the 28th May , 2010
J U D G M E N T
The petitioner, who is proprietor of an SSA Unit had
availed a loan from the respondent Bank creating security
interest over the property in question, but repayment could not
be effected on time. This made the respondent Bank to declare
the account as ‘NPA’ and to proceed with further steps invoking
the provisions under the SARFAESI Act , which is under challenge
in this Writ Petition.
2. The learned Counsel for the petitioner submits that the
proceedings now stated as being pursued by the respondent
Bank, particularly seeking for the assistance of the Police by
filing a petition under Section 14 of the SARFAESI Act before
the C.J.M. Court and further steps are not liable to be sustained
for the fact that absolutely no notice whatsoever was issued
under Section 13(2) of the SARFAESI Act .
W.P.(C) No. 7677 OF 2010
2
3. The learned Counsel for the respondent Bank, with
reference to the copies of the proceedings, submits that a
notice was issued on 24.09.2008 and that the notice which was
sent by registered post was returned ‘unclaimed’. Thereafter,
the notice was published in two dailies, viz., in ‘Deshabhimani’
and ‘Mathrubhumi’ dated 23.10.2008. It is brought to the
notice of this Court that the total outstanding liability as on
17.05.2010 is Rs.2.75 lakhs with further interest and cost .
4. The learned Counsel for the petitioner submits that the
petitioner was absolutely having no idea with regard to the notice
stated as issued and submits that the default was never wilful
but because of some unforeseen circumstances. The learned
Counsel further submits that the petitioner does not intend to
challenge the steps any further by approaching the DRT or
otherwise and that the only limited prayer pressed before this
Court is that she may be permitted to clear the liability in a
phased manner.
5. Considering the facts and circumstances and also the
persuasive submission made by the learned Counsel for the
W.P.(C) No. 7677 OF 2010
3
petitioner, the petitioner is permitted to clear the liability by
way of ‘six’ equal monthly installments, the first of which shall
be effected on or before 30.06.2010, to be followed by similar
installments to be effected on or before the 30th of the
succeeding months. Subject to the above, the recovery
proceedings stated as being pursued against the petitioner shall
be kept in abeyance. It is also made clear that if any default is
committed by the petitioner in effecting the installments as
above, the respondent Bank will be at liberty to proceed with
further coercive steps for realisation of the amount in a lump
sum, from the stage where it stands now.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk