IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33691 of 2008(J)
1. VIVEK CEMENT CENTRE, REP. BY ITS
... Petitioner
Vs
1. UNION BANK OF INDIA, KOTTAYAM BRANCH,
... Respondent
For Petitioner :SMT.S.MUMTAZ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/11/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.33691 OF 2008
-------------------------------------------
Dated this the 14th day of November, 2008
JUDGMENT
The petitioner availed a facility from the respondent,
defaulted repayment and faced proceedings under the
SARFAESI Act. After arguing the matter for quite some time,
when faced with a situation that there is no jurisdictional error
or legal infirmity in the impugned proceedings, learned counsel
for the petitioner confines the submissions to a request that the
petitioner may be granted sometime to pay off the remaining
amounts in instalments. In furtherance of this plea, learned
counsel for the petitioner canvassed that even after the notice
under Section 13 (2), an amount of Rs.15 lakhs was paid. Under
such circumstances, after hearing learned counsel for the
petitioner and learned counsel for the bank, this writ petition is
ordered directing that if the petitioner remits an amount of Rs.5
lakhs on or before 29th of November, 2008 and continues to remit
the remaining amounts, including accruals, in four equal
WPC.33691/08
Page numbers
monthly instalments, payable on or before the 25th of every
month, commencing from December, 2008, the impugned
distress action will stand deferred and ultimately dropped.
However, if there is default in remitting any of the amounts as
aforesaid, the benefit of this judgment shall stand recalled
automatically and distress action shall follow.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.