IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26355 of 2010(T)
1. SURESH BABU K.C.,S/O. CHANDU,
... Petitioner
2. REENA T.M. W/O.SURESH BABU K.C.,
Vs
1. THE DEWAN HOUSING FINANCE CORPORATION
... Respondent
2. THE DEWAN HOUSING FINANCE CORPORATION
3. THE AUTHORISED OFFICER, DEWAN HOUSING
For Petitioner :SRI.SUNNY MATHEW
For Respondent :SRI.P.PAULOCHAN ANTONY
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :05/10/2010
O R D E R
C.K.ABDUL REHIM, J
---------------------------
W.P(C) No.26355 of 2010-T
----------------------------
Dated this the 5th day of October, 2010.
J U D G M E N T
Consequent to default committed in repayment of a housing
loan availed by the petitioners from the respondent Bank,
proceedings under the Securitization and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002 (SARFAESI
Act) was initiated and the immovable property, which is the secured
asset was sought to be taken over possession on issuing Ext.P2
notice under Section 13(4) of the Act.
2. According to the petitioners, the coercive steps were
initiated without considering request for granting a breathing time
to make payment of the defaulted amounts. The limited prayer
raised in this writ petition is for permitting regularisation of the
account by payment of the arrears in default.
3. Eventhough interference on merits with respect to the
proceedings initiated under the SARFAESI Act was not at all
warranted, as a gesture of indulgence this Court directed the
petitioners to remit a sum of Rs.50,000/-, as per the interim order
dated 19.8.2010. It is conceded by both sides that the payment has
already been effected. Learned counsel for the respondent Bank
W.P(C) No.26355 of 2010-T 2
submitted that by effecting such payments, the default in the loan
account now stands regularised. Under such circumstances, the
petitioners are seeking indulgence for a direction to permit the
petitioners to continue payment of future instalments in accordance
with the original schedule of the loan agreement. I am of the
opinion that some indulgence can be shown subject to the condition
of permitting the respondents to proceed with further steps in case
of default.
4. In the result, the writ petition is disposed of directing the
respondents to keep in abeyance further coercive steps of recovery
pursuant to Ext.P2 notice, provided the petitioners remit all the
future monthly instalments in the loan account without any default
on the respective due dates.
5. It is made clear that on the event of default in payment
of any of the instalments the respondents will be free to proceed
with further steps. It is further made clear that the above relief is
granted subject to the condition that the petitioner is precluded
from raising any subsequent challenge against such proceedings,
either before this Court or before any other forum.
Sd/-
C.K.ABDUL REHIM
JUDGE
//True Copy//
ab