High Court Kerala High Court

M.A.Fathima vs Kerala Financial Corporation on 23 March, 2010

Kerala High Court
M.A.Fathima vs Kerala Financial Corporation on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 528 of 2010()


1. M.A.FATHIMA, AGED 40 YEARS,
                      ...  Petitioner
2. K.Y.RASHEED, AGED 43 YEARS,FAIRS,

                        Vs



1. KERALA FINANCIAL CORPORATION, (K.F.C.),
                       ...       Respondent

2. THE RECOVERY OFFICER,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMAN

 Dated :23/03/2010

 O R D E R
            J.CHELAMESWAR, C.J. & P.R.RAMAN, J.

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

      W.A.No.528 of 2010 & W.P.(C) No.8333 of 2010
                  -------------------------------

              Dated this the 23rd day of March, 2010

                         J U D G M E N T

J.Chelameswar, C.J.

W.A.No.528 of 2010 arise out of an order, dated

17.3.2010, in W.P.(C) No.8333 of 2010. In view of the

agreement reached between the parties, we do not think it

necessary to give a detailed facts of the litigation, except to state

the minimum required for the disposal purpose.

2. The first appellant borrowed certain amounts from

the first respondent herein. The second appellant is one of the

guarantors for the said transaction. On the ground that the

amounts due on the above mentioned date were not paid as

agreed upon, the first respondent Corporation resorted to the

provisions of Section 71 of the Kerala Revenue Recovery Act.

In exercise of the power under the above mentioned Act, house

property of the appellants was attached. Challenging the said

proceedings, appellants herein have approached this Court by

W.A.No.528/2010 & W.P.(C) No.8333/2010

2

way of W.P.(C) No.8333 of 2010. While admitting the above

mentioned writ petition, a learned Single Judge of this Court

directed that pending consideration of the writ petition, the

property seized from the writ petitioners/appellants herein be

handed over to them, on condition that the appellants pay 40%

of the amount due and outstanding to be paid to the first

respondent herein.

3. Complaining that the condition imposed by the

learned Single Judge of payment of 40% of the entire liability is

onerous, the present writ appeal is filed.

4. When the matter is taken up, with the consent of

the parties, writ petition itself was heard. Parties agreed that

both the writ appeal and the writ petition can be disposed of on

recording the undertaking of the appellants that the appellants

would pay the entire amount of demand, i.e., an amount of

Rs.20,76,707/-, due as on 1st of March, 2010, in the following

manner:-

5. That the appellants would pay an amount of

Rs.2 lakhs on or before 5th of April, 2010 and on receipt of the

W.A.No.528/2010 & W.P.(C) No.8333/2010

3

same, the first respondent would re-deliver the possession of the

property seized from them. The appellants would pay a further

amount of Rs.3 lakhs on or before 30th of April, 2010, and the

balance in six monthly equal instalments, the first of which

would be due on 30th of May, 2010 and the other on the 30th of

every succeeding months. It is also made clear that the

appellants shall pay the above mentioned amounts either in cash

or by way of Demand Draft. Default in payment of any one of

the instalments, as indicated above, would automatically entitle

the first respondent to resume possession of the property and

proceed with the matter, in accordance with law.

Both the writ petition and the writ appeal are

accordingly disposed of.

J.CHELAMESWAR,
Chief Justice

P.R.RAMAN,
Judge

nj.