High Court Kerala High Court

O. Lathika vs The Authorised Officer on 11 February, 2009

Kerala High Court
O. Lathika vs The Authorised Officer on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4446 of 2009(D)


1. O. LATHIKA,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.J.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :11/02/2009

 O R D E R
                THOTTATHIL B RADHAKRISHNAN, J
                      ...........................................
                    WP(C).NO. 4446                  OF 2009
                     ............................................
      DATED THIS THE             11TH DAY OF FEBRUARY, 2009

                                 JUDGMENT

The petitioner, a last grade servant, has two cents of land. She

mortgaged that and obtained a housing loan. Her husband is also a

co-obligant. The outstandings accrued and the bank recalled the

facility and initiated SARFAESI Act proceedings. The period of the

loan is for 15 years. It was availed in the year, 2000. The monthly

instalment was fixed at Rs.2000/-. Petitioner’s son, is a BDS student.

This is a fit case where the bank should consider regularisation of the

transaction on payment of the defaulted instalments and accruals

thereon, more particularly because in paragraph 5 of the writ petition,

it is stated that the petitioner has made certain payments and also

taking into consideration the attendant facts and circumstances.

2. For the aforesaid reasons, it is ordered that if the petitioner

pays the entire outstandings with accruals thereon by 25th March,

2009, the bank will permit the petitioner to continue to enjoy the

facility.

Writ petition ordered accordingly. If there is default in

remitting any of the instalments as aforesaid, the benefit of this

judgment will stand recalled automatically and respondents will be at

liberty to proceed with further action. Learned Chief Judicial

WP(C) 4446/2009 2

Magistrate, on production of a copy of this judgment, will close the

proceedings pending at that end under Section 14 of SARFAESI Act,

preserving the right of the petitioner herein to move that action if

necessary.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/16/2