High Court Kerala High Court

Suresh P. vs The Chief Manager/Authorised … on 10 February, 2010

Kerala High Court
Suresh P. vs The Chief Manager/Authorised … on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35216 of 2009(V)


1. SURESH P., S/O.PODIYAN, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. THE CHIEF MANAGER/AUTHORISED OFFICER,
                       ...       Respondent

2. THE BRANCH MANAGER, CANARA BANK,

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  :SRI.N.RAJAGOPALAN NAIR

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

 Dated :10/02/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                       W.P.(C) No. 35216 OF 2009
               .........................................................................
                     Dated this the 10th February, 2010

                                    J U D G M E N T

The petitioner is challenging the steps taken by the respondent

Bank invoking the machinery under the SARFAESI Act in the attempt

to realise the amount due from the petitioner under a loan

transaction.

2. When the matter came up for consideration before this Court

on 07.12.2009, the coercive proceedings were intercepted on

condition that the petitioner remitted a sum of Rs. Two lakhs on or

before 21.12.2009. It is stated that the condition imposed by this

Court was complied with, whereupon the interim order was extended

further.

3. The learned Counsel for the respondent Bank, on instruction,

submits that the outstanding liability, as on date, will cross rupees

fifteen lakhs with interest and cost.

4. Considering the persuasive request made by the learned

Counsel for the petitioner and also the rival submission made by the

learned counsel for the respondent Bank to protect the interest of the

Bank, this Court finds it fit and proper to have the matter disposed of,

permitting the petitioner to clear the entire liability in a phased

manner, by granting necessary installments.

W.P.(C) No. 35216 OF 2009

2

5. Accordingly, the petitioner is directed to remit a sum of Rs.

Six lakhs on or before 15.03.2010 and the balance shall be cleared by

way of five equal monthly installments, the first of which shall be

effected on or before the 15th April, 2010 to be followed by similar

installments to be effected on or before the 15th of the succeeding

months. Subject to the above, the revenue recovery proceedings

stated as being pursued against the petitioner shall be kept in

abeyance. It is made clear that if any default is committed by the

petitioner in effecting the installments/payments as above, the

respondents will be at liberty to proceed with further steps for

realisation of the entire amount in a lump sum, from the stage where

it stands now. It is also made clear that this will not preclude the

petitioner from approaching the respondent Bank for availing some or

other concessions/allowance, if any.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk