High Court Kerala High Court

T.K.Rajan vs State Bank Of Travancore on 23 January, 2007

Kerala High Court
T.K.Rajan vs State Bank Of Travancore on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2459 of 2005()


1. T.K.RAJAN, S/O.KESAVAN, AGED 62 YEARS,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE, KALAMASSERY
                       ...       Respondent

2. STATE BANK OF TRAVANCORE, HEAD OFFICE,

3. THE REGIONAL DIRECTOR, RESERVE BANK OF

                For Petitioner  :SRI.P.A.ABDUL JABBAR

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :23/01/2007

 O R D E R
                        (V.K.BALI, C.J. & M.RAMACHANDRAN, J)

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


                        W.A.No. 2459 of  2005-A


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

               Dated this the  23rd day of January, 2007


                                 JUDGMENT

Ramachandran, J:

Writ Petition filed by the petitioner [W.P.(C).No.16837 of

2005] had been disposed of by the learned single Judge holding

that the demand made by the first respondent–Bank could not

have been stated to be unreasonable and consequently the

proceedings before the Debt Recovery Tribunal could not have

been faulted. But, however, it was held that if he made the

payment as demanded by the Bank and settled the liability within

the time prescribed, coercive proceedings as against the

petitioner were to be kept in suspension. The learned single

Judge had noticed that the petitioner had availed of a loan about

15 years back and the initial liability of Rs.7 lakhs had jumped to

Rs.27 lakhs and although the petitioner had offered to pay

Rs.8.25 lakhs on 20-10-2004, the Bank had been demanding

Rs.9,72,589/-. This sum, according to the learned single Judge,

was reasonable in all respects. The contention raised by the

[WA No.2459 of 2005] -2-

petitioner was that the guidelines issued by the Reserve Bank of

India required to be implicitly followed, and if so, any lesser

amounts would have been payable. But, according to the learned

Judge, guidelines were not enforceable by a court of law, since

such guidelines could not have overruled the contract between the

parties and the Reserve Bank was not competent to supersede

agreements executed between the borrower and the creditor.

Feeling aggrieved about the judgment as above, the petitioner has

filed this appeal.

2. The primary contention of Mr.Abdul Jabbar, appearing

for the appellant, is that the learned single Judge had erred in

entering the finding that the guidelines issued by the Reserve Bank

was not binding on the first respondent–Bank. The further

submission is that if such guidelines were applied in the matter of

interest payable, and also declaration of the date when the

transaction became a non-performing asset, the demand as made

by the Bank would have come down.

3. On the other hand, Mr.M.Pathrose Mathai, senior

counsel appearing for the respondents, submitted that since the

issue was already before the Debt Recovery Tribunal and there

might be element of interest as payable during the pendency of the

[WA No.2459 of 2005] -3-

writ petition as well as writ appeal, it would have been more

appropriate to remit the issue back to the Tribunal. It is also

suggested that the guidelines were not statutory and the argument

of the appellant therefore may not be sustainable.

4. Mr.Abdul Jabbar referred to two decisions of the

Supreme Court, namely Central Bank of India v. Ravindra [AIR

2001 SC 3095] and Mardia Chemicals v. Union of India [2004

(2) KLT 273], which conclusively speak that directions/circulars

dealing with charging rate of interest and capitalisation

procedure, which were issued by the Reserve Bank from time to

time are binding on the other Banks. Therefore, we find that the

observations of the learned single Judge to the contrary require to

be vacated. Otherwise arbitrariness will govern the field.

5. However, it is necessary that attention in some detail

is to be invested as to the liability of the appellant and this has to

be determined in the light of the Circulars which govern the

transactions. It will be beneficial for the parties therefore to

agitate the matter before the Debt Recovery Tribunal in the

pending proceedings [O.A.No.51 of 1999]. The Tribunal has to

take notice of the rival contentions appropriate and come to a

decision in accordance with law and in the light of the

[WA No.2459 of 2005] -4-

observations made earlier.

6. The writ appeal is disposed of as above. All coercive

proceedings taken as against the appellant/petitioner will stand

suspended till such time final orders are passed by the Debt

Recovery Tribunal.

Sd/-

V.K.BALI

(CHIEF JUSTICE)

Sd/-

M.RAMACHANDRAN

(JUDGE)

mks/

– True Copy –

P.S.to Judge