IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8561 of 2009(M)
1. THRESIAMMA GEORGE, AGED 58 YEARS,
... Petitioner
Vs
1. THE IDUKKI DISTRICT CO-OPERATIVE BANK
... Respondent
2. THE IDUKKI DISTRICT CO-OPERATIVE BANK
3. THE SPECIAL SALE OFFICER,
4. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/12/2009
O R D E R
S. SIRI JAGAN, J
................................................
W.P(C) No. 8561 of 2009
.................................................
Dated this the 14th day of December, 2009
J U D G M E N T
The petitioner is a defaulter in repayment of loan amounts
due to the 2nd respondent bank. The bank has initiated
proceedings under the Securitisation and Reconstruction of
Financial Assets and Enforcement of Security Interest Act, 2002
for coercive recovery of the loan amount. The petitioner only
wants 45 days time to clear the entire dues. This is opposed by
the counsel for the bank who submits that the petitioner has
been given several opportunities to pay off the amounts due and
the petitioner has not availed of the opportunity. The counsel for
the petitioner promises that if 45 days time is given, the
petitioner would be in a position to repay the entire amounts
due.
2. Having heard both sides, I feel that the 2nd respondent
can give 45 more days’ time to the petitioner to pay off the dues,
before proceeding further in the matter. Accordingly, the writ
petition is disposed of with a direction to the 2nd respondent to
grant the petitioner 45 more days’ time from today to clear of
W.P(C) No. 8561 of 2009 -2-
entire liability due from the petitioner. If the petitioner does not
clear off the liability within 45 days from today, it would be open
to the 2nd respondent to continue the proceedings under the
Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act as already initiated without
having to issue any fresh notice or proceedings in that regard.
The 2nd respondent shall issue an intimation to the petitioner
showing the exact amount due from the petitioner in respect of
the loan transaction within one week.
sd/-
S. SIRI JAGAN, JUDGE
rhs
// True copy //
PA to Judge