High Court Kerala High Court

Joy Daniel vs Authorized Officer on 19 March, 2010

Kerala High Court
Joy Daniel vs Authorized Officer on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7922 of 2010(M)


1. JOY DANIEL, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. AUTHORIZED OFFICER,
                       ...       Respondent

2. DEPUTY ZONAL MANAGER,

3. CATHOLIC SYRIAN BANK LTD.,

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  : No Appearance

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

 Dated :19/03/2010

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                        WP(C) No. 7922 of 2010
                      ---------------------------------------
              Dated, this the 19th day of March, 2010


                              J U D G M E N T

The petitioner had availed a loan of Rs.10,00,000/- from the

respondent Bank in March, 2007, creating security interest over the

property in question. However, the petitioner was not agreed to satisfy

the monthly instalments; under which circumstance, the Bank declared

the account as NPA and proceeded with further steps under the

SARFAESI Act, which forms the subject matter of challenge in this Writ

Petition.

2. The learned counsel for the Bank submits on instructions

that a total sum of Rs.16,82,803/- is due from the petitioner as in

February 2010 for wiping off the liability under the loan transaction. The

learned counsel for the petitioner submits that earnest arrangements are

being made to clear the liability and that he might be given some

breathing time by way of reasonable instalments if the question of

regularization is not possible.

3. Taking note of the contention raised from the part of the

Bank that the question of regularization is not liable to be entertained;

this Court finds that the petitioner could be permitted to clear the entire

WP(C) No.7922/2010
2

liability by way of reasonable instalments. Accordingly, the petitioner is

directed to deposit a sum of Rs.3,00,000/- on or before the 31st of this

month and the balance amount shall be cleared by way of `five’ equal

monthly instalments, the first of which shall 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 satisfying the liability as above, the respondent Bank will be

at liberty to proceed with further steps for realisation of the entire amount

in a lump sum.

4. The submission made by the learned counsel for the

petitioner that the petitioner does not intend to proceed with the alternate

remedy available under the statute by approaching the DRT and that the

petitioner does not want to press any of the contentions with regard to the

steps taken by the respondent Board under the SARFAESI Act is

recorded.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc