IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35800 of 2008(J)
1. YOUNG MEN'S CHRISTIAN ASSOCIATION,
... Petitioner
Vs
1. UNITED BANK OF INDIA, REGIONAL OFFICE,
... Respondent
2. UNITED BANK OF INDIA, KANNUR ROAD BRANCH
For Petitioner :SRI.T.R.RAVI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/12/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.35800 of 2008-J
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 10th day of December, 2008.
JUDGMENT
Heard.
The petitioner is YMCA. It has two buildings in a
plot. It availed a facility from the respondents,
defaulted in repayment and is facing SARFAESI Act
proceedings. The income generated from the
buildings appears to be wholly insufficient to
pay off the outstandings. Under such
circumstances, to sustain the petitioner’s
activities as a non-profit establishment with
certain philanthropic activities, the learned
counsel for the petitioner requested that the
respondents should bestow attention to the
possibility of bifurcating the interest and
selling off one building which, according to the
petitioner, will fetch the entire outstandings.
WP(C)35800/08 -: 2 :-
Recording this submission, the petitioner is
directed to make appropriate appearance before
the second respondent and have the matter worked
out. If that does not work out, it will be open
to the respondents to sell the entire security
property to realize the outstandings. Let the
petitioner make appearance before the second
respondent through competent authorized
representative within three weeks from now. To
enable the aforesaid proceedings, the impugned
proceedings will stand suspended for 45 days. If
the petitioner does not appear before the second
respondent within the time stipulated, the
benefits of this judgment will stand recalled and
the respondents will be at liberty to sell the
entire property, without fresh notice to the
petitioner. The writ petition is ordered
accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/121208