High Court Kerala High Court

K.M.Girija vs North Malabar Gramin Bank on 18 August, 2008

Kerala High Court
K.M.Girija vs North Malabar Gramin Bank on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17773 of 2008(N)


1. K.M.GIRIJA, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. NORTH MALABAR GRAMIN BANK, HEAD OFFICE
                       ...       Respondent

2. AUTHORIZED OFFICER (GENERAL MANAGER)

                For Petitioner  :SRI.M.CHATHUKUTTY NAMBIAR

                For Respondent  :SRI.DEVAN RAMACHANDRAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/08/2008

 O R D E R
                      S.SIRI JAGAN, J
               ==================
                 W.P(C)No.17773 of 2008
               ==================
        Dated this the 18th day of August, 2008.

                      J U D G M E N T

The petitioner is challenging proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002, initiated by

the respondents for coercive recovery of loan amounts due

from the petitioner. However, the petitioner does not

dispute the liability to pay or the quantum. The petitioner

only seeks permission to pay off the amounts in

instalments. This is opposed by the counsel for the bank.

2. However, taking a lenient view, I dispose of this

writ petition with the following directions.

The petitioner shall pay an amount of Rs. 2 lakhs

within one month. The balance amount shall be paid in

six equal monthly instalments starting from 1.11.2008.

Subsequent instalments shall be paid on the 1st working

day of every succeeding month. If the petitioner pays the

above amounts in time without default, proceedings under

the Act shall be kept in abeyance. However, if the

W.P(C)No.17773 of 2008 – 2 –

petitioner commits default in payment of either the

Rs. 2 lakhs or any of the subsequent instalments on the

due dates, it would be open to the respondent to continue

proceedings as now initiated without having to issue any

fresh notice or proceedings in that regard.

S.SIRI JAGAN, JUDGE

rhs