High Court Kerala High Court

T.C. George vs District Collector on 16 September, 2009

Kerala High Court
T.C. George vs District Collector on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22458 of 2009(B)


1. T.C. GEORGE, S/O. CHACKO, AGED 50 YEARS
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.JOHNSON P.JOHN

                For Respondent  :SRI.G.HARIHARAN

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

 Dated :16/09/2009

 O R D E R
                   C.K.ABDUL REHIM, J
               - - - - - - - - - - - - - - - - - - - - - - -
                W.P.(C) No.22458 Of 2009
               - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 16th day of September, 2009

                        J U D G M E N T

1. Petitioner availed a loan to the tune of

Rs.4,19,000/- from the second respondent Bank for

purchasing a Goods Vehicle. The loan amount was agreed

to be repaid in 97 equal monthly instalments of Rs.11,520/-

each. But after effecting payment of some installments, the

petitioner defaulted and the Bank had taken possession of

the vehicle pursuant to proceedings initiated under the

provisions of the Securitization and Reconstruction of

Financial Assets and Enforcement of Security Interest Act

(SARFAESI Act). Ext.P3 is the notice issued demanding

payment of Rs.68,778.76, the balance outstanding with

respect to the installments defaulted up to February 2009.

Thereafter the petitioner effected payments to the tune of

Rs.85,000/- as evidenced by Ext.P4 receipts. But inspite of

such payment the vehicle was taken possession by the

Bank. Contention of the petitioner is that, since the

W.P.(C) No.22458 Of 2009
2

defaulted instalments had already been cleared payment of

the vehicle has to be released to him. Hence direction is

sought for with respect to release of the vehicle.

2. In the statement filed on behalf of the second

respondent it is contended that the loan amount is

Rs.4,49,000/- and the payment of Rs.85,000/- was made only

after taking possession of the vehicle. The arrears

remaining unpaid in the loan account is Rs.60,938.76 and

the petitioner is liable to pay additional finance charges to

the tune of Rs.21,286.84. Hence it is contended that the

vehicle could not be released without clearing the above

said arrears.

3. The petitioner disputed liability for payment of the

additional financial charges. According to him, at present

there is default in payment of only four equal monthly

instalments, which he is ready and willing to pay within a

reasonable time. He further submits that the entire balance

can be paid thereafter within a short period. Therefore the

W.P.(C) No.22458 Of 2009
3

petitioner seeks directions for permitting payment of the

defaulted installments and for taking possession of the

vehicle with immediate effect.

4. Having considered the rival contentions, I am

inclined to dispose of the writ petition directing the

petitioner to make payment of an amount of Rs.45,000/- on

or before 15.10.2009. The second respondent Bank is

directed to release the vehicle to the petitioner on payment

of the above said amount, retaining the hypothication and

on the petitioner making an additional undertaking in the

form of a Bond agreeing not to transfer possession of the

vehicle till the entire loan amount is cleared. With respect

to the balance amount, the respondent Bank is directed to

furnish a calculation statement to the petitioner,

correctness of which can be disputed by the petitioner.

However, the petitioner shall clear the entire balance

amount within a period of two months from the date of

release of the vehicle.

W.P.(C) No.22458 Of 2009
4

5. It is made clear that on the event of any failure on

the part of the petitioner to comply with any of the

conditions stipulated above, the benefit granted under this

Judgment will stand automatically recalled, and the Bank

will be at liberty to take further steps as contemplated in

the SARFAESI Act. It is also made clear that the benefit

under this Judgment is granted subject to the condition that

the petitioner is precluded from raising any subsequent

challenge against the proceedings before this court or

before any other forum.

C.K.ABDUL REHIM
JUDGE

app/-