High Court Kerala High Court

Mohammed Riyas vs Recovery Officer on 23 October, 2007

Kerala High Court
Mohammed Riyas vs Recovery Officer on 23 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2522 of 2007()


1. MOHAMMED RIYAS, S/O.M.M.SAYED MUHAMMED,
                      ...  Petitioner
2. MOHAMMED SIRAS, S/O.M.M.SAYED MUHAMMED,

                        Vs



1. RECOVERY OFFICER,
                       ...       Respondent

2. BRANCH MANAGER, SOUTH INDIAN BANK,

3. CHIEF MANAGER (AUTHORIZED OFFICER),

                For Petitioner  :SRI.K.PRABHAKARAN, SC,SOUTH INDIAN BANK

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/10/2007

 O R D E R
                      H.L.DATTU, C.J. & K.T.SANKARAN,J.
                      ----------------------------------------------------
                             W.A. NO. 2522 OF 2007
                      ----------------------------------------------------
                         Dated this the 23rd October, 2007

                                      JUDGMENT

H.L.DATTU, C.J.

A scheduled bank is before us, inter alia, calling in question the

correctness or otherwise of the judgment of the learned single Judge in W.P.(C)

No.26822 of 2007, dated 19th September, 2007.

2. Petitioners (respondent Nos.1 and 2 in the appeal) are the borrowers of

certain funds from the second respondent bank (appellant No.1 in the appeal).

Since they have committed default in re-payment of the loan amount, the second

respondent bank has initiated recovery proceedings to recover the balance

amount due from the petitioners by resorting to the provisions of the Securitisation

Act. Aggrieved by the action of the bank, petitioners were before this Court in

W.P.(C) No.26822 of 2007. The learned single Judge, taking into consideration

the plea of financial inability pleaded by the petitioners to re-pay the amounts

immediately, has granted some time to the petitioners to re-pay the dues to the

bank. The learned Judge has also made it clear that, if for any reason, the

petitioners make any default in complying with the orders and directions issued by

the Court, the bank could continue the recovery proceedings.

3. A writ court is a court of equities. It has extraordinary and discretionary

jurisdiction. When a human being approaches the court seeking certain reliefs on

several grounds and if those grounds are bona fide and appealing to the learned

single Judge and if he extends his helping hand to alleviate the grievance of the

human being, that cannot be taken exception, that too by a scheduled bank.

4. In the instant case, it is an admitted position that the petitioners have

W.A. NO.2522 OF 2007

:: 2 ::

committed default in re-payment of the loan amount borrowed from the second

respondent bank. The bank has initiated recovery proceedings. It is that which

has brought the petitioners before the Court. It was contended by the petitioners

that they have re-payed huge loan amounts to various banks, which amounts to

above a crore. They also pleaded their financial inability to re-pay the amounts

due to the second respondent bank immediately. Keeping all these aspects of the

matter in view, the learned single Judge has postponed the recovery proceedings

initiated by the second respondent bank till 31.12.2007. In our opinion, this has

been done by the learned single Judge exercising its discretionary and

extraordinary jurisdiction. We do not find any fault in the order passed by the

learned single Judge. Therefore, confirming the order passed by the learned

single Judge, we make it clear that the petitioners in the Writ Petition shall comply

with the orders and directions issued by this Court within the time granted. We

also make it clear that if, for any reason, the petitioners fails to comply with the

directions issued by the learned Single Judge, the Appellant-Bank is at liberty to

continue with the recovery proceedings to recover the dues from the petitioners.

Ordered accordingly.

(H.L.DATTU)
Chief Justice

(K.T.SANKARAN)
Judge
ahz/DK