High Court Kerala High Court

M.T.Soman vs Union Of India on 27 November, 2008

Kerala High Court
M.T.Soman vs Union Of India on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34119 of 2008(J)


1. M.T.SOMAN
                      ...  Petitioner

                        Vs



1. UNION OF INDIA , REP. BY THE CHIEF
                       ...       Respondent

2. BRANCH MANAGER, UNION BANK OF INDIA,

                For Petitioner  :SRI.JESWIN P.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/11/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                      W.P(C).No.34119 OF 2008
                   -------------------------------------------
           Dated this the 27th day of November, 2008


                               JUDGMENT

Heard.

The petitioner availed a housing loan and defaulted

repayment. The bank filed a suit. That was decreed without

contest. The amounts due some time in 2005 was around Rs.3.5

lakhs with future interest. No amount was paid. The bank

proceeded under the SARFAESI Act. There is no jurisdictional

error or legal infirmity in doing so. Under such circumstances,

giving up all other grounds and also the right to move the Debts

Recovery Tribunal for relief against the impugned proceedings,

the petitioner, through his learned counsel, sought for an

order permitting him to pay off the amounts in instalments. In

view of the fact that there is a decree binding on the parties,

the total amount that could be recovered by the bank

would stand governed by that decree. Taking that into

consideration and because the outstandings was determined way

WPC.34119/08

Page numbers

back in 2005, it is ordered that if the petitioner remits an

amount of Rs.1,00,000/- within one month from now and

Rs.50,000/- within a further period of three weeks, and continues

to remit amounts at the rate of Rs.50,000/- per month, payable

on or before the 25th of every month commencing from January,

2009, the impugned distress action will be deferred and dropped

on satisfaction of the recoveries. 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. The writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.