High Court Kerala High Court

K.Nasar vs Bank Of India on 22 December, 2009

Kerala High Court
K.Nasar vs Bank Of India on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33510 of 2009(G)


1. K.NASAR, KINAKOOL HOUSE,
                      ...  Petitioner
2. O.V.KHADEEJA,

                        Vs



1. BANK OF INDIA,
                       ...       Respondent

2. CHIEF MANAGER AND AUTHORIZED OFFICER,

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  :SRI.DEVAN RAMACHANDRAN

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

 Dated :22/12/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                    ------------------------------
                  W.P.(C).No.33510 OF 2009
                    ------------------------------

         Dated this the 22nd day of December, 2009


                        J U D G M E N T

———————-

1. Aggrieved by coercive steps initialised for taking over

possession of the secured assets, under the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 (SARFAESI Act), the petitioners are

approaching this court. Pursuant to an interim order

dt.23.11.2009 an amount of Rs.2,50,000/- was remitted towards

arrears in the loan account.

2. Eventhough various contentions are raised in the writ

petition, petitioners are limiting their prayer to the extent of

permitting to pay the balance amount in installments within a

reasonable time. Learned standing counsel appearing for the

respondent Bank contended that the loan account is in chronic

default and an amount of more than Rs.11 lakhs is due as in

August 2009. The Bank is not favouring in extending any

considerable period for wiping off the liability.

3. Having considered submissions on both sides, I am of

the opinion that some indulgence can be shown in the matter of

permitting the petitioners to pay off the balance amount within a

reasonable time.

W.P.(C).33510/09-G 2

4. Accordingly the writ petition is disposed of directing the

petitioners to make payment of a further sum of Rs.2,00,000/-

(Rupees two lakhs only) on or before 31.1.2010. The

respondents are directed to keep in abeyance further coercive

steps till such date. If the amount as directed above is remitted,

the respondents shall intimate the petitioners about the net

balance outstanding, after crediting all payments and after

considering waiver of interest/default interest and expenses to

the possible extent. The petitioners shall continue payment of

the balance amount so intimated in 4 (four) equal monthly

installments thereafter, falling due on or before 28.2.2010 and

on or before the last day of the succeeding months.

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

payment of any of the installments as stipulated above, the

respondents will be at liberty to take further steps pursuant to

the notices already issued and on such event the petitioners will

be precluded from raising any further challenge against such

proceedings either before this court or before any other forum.

C.K.ABDUL REHIM, JUDGE.

okb