High Court Kerala High Court

M.G.Girijan vs State Bank Of India on 25 June, 2010

Kerala High Court
M.G.Girijan vs State Bank Of India on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18966 of 2010(U)


1. M.G.GIRIJAN, SON OF GOPI,
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA,
                       ...       Respondent

2. THE REGIONAL MANAGER,

                For Petitioner  :SRI.A.C.DEVASIA

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/06/2010

 O R D E R
                  P.R.RAMACHANDRA MENON, J
                    --------------------------------------------
                     WP(C) NO. 18966 OF 2010
                    --------------------------------------------
              Dated this the 25th day of June, 2010

                                JUDGMENT

The petitioner had availed a loan of Rs.14 lakhs from the 1st

respondent Bank in the year 2003 in connection with the business,

creating security interest over the property in question. But because of

some unforeseen circumstances, the repayments were defaulted; under

which circumstance, the account was declared as ‘NPA’ and the Bank

proceeded with steps under the SARFAESI Act which is under challenge.

2. The learned counsel appearing for the petitioner submits that,

the limited prayer now pressed before this Court is only to have the benefit

of ‘OTS’ and some other concessions/allowances stating that the

petitioner is ready and willing to clear the entire liability, once the amount

liable to be satisfied by the petitioner is let known to him, giving such

concessions/allowances. The learned counsel also submits that, the

petitioner, to prove the bonafides, is ready and willing to deposit Rs.14

lakhs tomorrow.

3. The learned standing counsel for the Bank submits on

instructions that, as on date, no ‘OTS’ is prevailing in the Bank, with regard

to the ‘nature of the account’ of the petitioner. It is also submitted by the

learned counsel that, if the petitioner comes within the purview of any of

2
WP(C) No. 18966/2010

the existing schemes, the matter will be considered and eligible benefit will

be extended to the petitioner. The learned counsel further submits that the

benefit of ‘Compromise Settlement Scheme’ is very much available and the

application submitted by the petitioner before the 1st respondent will be

forwarded to the 2nd respondent and the same will be caused to be

considered to extend benefits to the eligible extent, to the petitioner as well.

4. In the above circumstance, the petitioner is directed to deposit

a sum of Rs.14 lakhs in respect of the loan account on or before

28.06.2010, simultaneously submitting an application before the 1st

respondent for extending the benefit of ‘CSS’ or such other

concessions/allowances, if any. On submitting the application as above,

the same shall be forwarded by the 1st respondent to the 2nd respondent,

with necessary recommendations within one week thereafter. The

application as above shall be considered by the 2nd respondent and

appropriate orders shall be passed so as to extend eligible benefit/

concessions/allowances to the petitioner as expeditiously as possible, at

any rate, within two weeks thereafter. On communicating the outcome to

the petitioner, the balance amount due to be satisfied by the petitioner shall

be cleared within one week thereafter. Subject to this, the recovery

proceedings stated as being pursued against the petitioner shall be kept in

abeyance. It is made clear that, if any default is committed by the petitioner

3
WP(C) No. 18966/2010

in satisfying the liability as above, the respondents will be at liberty to

proceed with further steps for realisation of the entire amount in a lump

sum.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc