High Court Kerala High Court

K.S.Sasi vs Union Of India on 30 July, 2008

Kerala High Court
K.S.Sasi vs Union Of India on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23015 of 2008(M)


1. K.S.SASI, AGED 38, S/O.SREEDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,REP.BY SECRETARY,
                       ...       Respondent

2. STATE OF KERALA, REP.BY ITS SECRETARY,

3. CHIEF JUDICIAL MAGISTRATE COURT,

4. THE VIJAYA BANK, CHOTTANIKKARA BRANCH

5. MR.ANUP.N.V, ADVOCATE COMMISSIONER,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/07/2008

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 23015 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 30th     July, 2008.

                             J U D G M E N T

The petitioner is challenging proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 initiated by the 4th

respondent for recovery of loan amounts due from the petitioner to

the 4th respondent. However, the petitioner now submits that in view

of the very pathetic circumstances of the petitioner and his family, a

lenient attitude may be taken so as to enable the petitioner to pay off

the amounts in instalments.

2. This is opposed by the counsel for the Bank, who would

submit that in spite of sufficient opportunity given to the petitioner, he

has not paid any amounts. He submits that the amount would come to

more than Rs. 3,50,000/-. However, considering the pathetic

circumstances detailed in the writ petition, I think that a lenient

attitude shall be taken by the 4th respondent in the matter. But, at

the same time, the interest of the 4th respondent also has to be

protected. Admittedly, the 4th respondent has already taken

possession of the security interest. The petitioner wants to be put

back in possession. Taking into account the facts and circumstances

of the case, I dispose of this writ petition with the following directions:

Immediately on payment of an amount of Rs. 50,000/-, the

petitioner shall be put back in possession on the petitioner executing

an undertaking to the effect that if the further conditions mentioned

herein are not complied with by the petitioner, the petitioner shall

voluntarily surrender possession to the 4th respondent on demand.

The petitioner shall pay a further amount of Rs. 50,000/- on or before

1-9-2008. The balance amount shall be paid in four equal monthly

instalments starting from the first working day of October, 2008.

Every subsequent instalment shall be paid on the first working day of

W.P.C. No. 23015/08 -: 2 :-

every succeeding month. On the above conditions, further

proceedings under the Act shall be kept in abeyance. However, if the

petitioner commits default in complying with any of the above

conditions, it would be open to the 4th respondent to take back

possession without having to take any other measures in that regard

and the petitioner shall voluntarily surrender possession on demand.

It would be open to the 4th respondent to thereafter complete

proceedings as now initiated without having to issue any fresh notice

or proceedings in case of default.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.