High Court Kerala High Court

T.S.Swaminathan vs The Chief Manager(Authorised … on 16 June, 2010

Kerala High Court
T.S.Swaminathan vs The Chief Manager(Authorised … on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10394 of 2010(Y)


1. T.S.SWAMINATHAN, AGED 36,
                      ...  Petitioner

                        Vs



1. THE CHIEF MANAGER(AUTHORISED OFFICER),
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

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

 Dated :16/06/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.

                   -------------------------------

                  W.P.(C) No. 10394 of 2010

                   -------------------------------

              Dated this the 16th day of June, 2010

                         J U D G M E N T

This is the 3rd or 4th round of litigation being

pursued by the petitioner, challenging the steps taken by the

Bank, for realisation of the dues from the petitioner under

different loan transactions.

2. The prayer in the writ petition is mainly to direct

the Bank to consider Ext.P7 representation, requesting to sell

three items of properties out of 4 items given as security and to

realise the amount by selling the said properties directly to the

buyer identified by the petitioner and to adjust the amounts so

received against the loan account of the petitioner.

3. The learned counsel for the respondent Bank

submits, with reference to the contents of the statement filed,

that the writ petition itself is not maintainable under any

circumstance, as the attempt of the petitioner is only to protract

the matter, without any genuine desire to have the liability

W.P.(C) No.10394 of 2010

2

settled and cleared The learned counsel for the Bank describes

the sequence of events, submitting that there were altogether

three loans, and as on 23.9.2009, the date of issuance of notice

under Section 13(2) of the SURFAESI Act, total liability of the

petitioner was nearly Rs.1.26 crores plus interest and costs.

When the Bank proceeded with steps, the petitioner approached

this Court by filing W.P.(C) No.28752/2009, which was dismissed

as pre-mature, holding that the petitioner approached this Court

even before the expiry of 60 days stipulated in Section 13(2)

notice. However, this Court directed the Bank to consider the

request of the petitioner for ‘private sale’ of the property, with

intent to generate more funds.

4. Pursuant to the above verdict, the Bank

considered the matter and permitted the petitioner to have sale

of ‘two’ items of properties. When the proceedings were being

pursued as above, petitioner filed another writ petition (W.P.(C)

No.1560/2010), stating that the property involved therein was

already attached by the Sub Court, Thrissur, in a Civil Suit, at

W.P.(C) No.10394 of 2010

3

the instance of somebody else and that steps were being

pursued to have the attachment lifted and thus praying for

necessary directions to be issued to the Bank to keep further

proceedings pending, till the attachment was lifted. After

considering the rival submissions, Ext.P6 judgment was passed,

whereby the petitioner was given time till 28.2.2010 to take

steps to have the attachment lifted.

5. However, when the above writ petition was

pending before this Court, learned counsel for the respondent-

Bank submits that the petitioner sold one of the items of

properties, without permission of the Bank and the amount was

not remitted to the Bank against the loan account, which was

very much contrary to the terms of the sanction letter whereby

the petitioner was permitted to have ‘private sale’. It is

suppressing this vital aspect as to the sale, that the petitioner

has filed Ext.P7 representation before the Bank, seeking for

permission to sell ‘three items’ of properties by ‘private sale’ and

has approached this Court by filing the present writ petition,

W.P.(C) No.10394 of 2010

4

wherein also, the factum of sale conducted by the petitioner is

suppressed, submits the learned counsel.

6. It is incidentally brought to the notice of this

Court that the petitioner had approached this Court by filing

another writ petition, W.P.(C) No.14545/2010, seeking for a

direction to be issued to the Bank to consider the request made

by the petitioner to supply a proper statement of accounts as to

the liability, the amounts already remitted by the petitioner and

the balance amount. When the said matter came up for

consideration before this Court, the submission made from the

part of the Bank, that the representation was considered and it

was disposed of giving proper reply to the petitioner, was

recorded and the writ petition was closed. This being the

position, it is contended that absolutely no interference is

warranted in this writ petition.

Taking note of the facts and figures as above, this

Court finds that the course being pursued by the petitioner, can’t

W.P.(C) No.10394 of 2010

5

but be deprecated, in so far as he has not chosen to liquidate

the liability, despite the different opportunities given to have

breathing time and to wipe off the entire liability, in an

appropriate manner. The writ petition is devoid of any merit and

none of the grounds raised in support of the same appears to be

tenable. Interference is declined and the writ petition is

dismissed accordingly.

P.R. RAMACHANDRA MENON
JUDGE.

nj.