IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38140 of 2008(M)
1. V.BHASKARAN , AGED 59 YEARS
... Petitioner
Vs
1. THE CHIEF MANAGER,
... Respondent
2. THE MANAGER,
For Petitioner :SRI.BIMAL K.NATH
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :02/02/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.38140 OF 2008
-------------------------------------------
Dated this the 2nd day of February, 2009
JUDGMENT
1. The petitioner availed a housing loan with a repayment
period of 10 years and with E.M.I. fixed at Rs.3,000/-.
Repayment was to start in February, 2004. That means, by
now, five years have gone through. If the petitioner was
regular in repayment, he would have remitted an amount of
Rs.1,80,000/- by now. However, he has remitted only an
amount of Rs.50,000/-, leaving thus a balance of Rs.1,30,000/-
even without adding on any interest, penalty etc. on the
defaulted EMIs. The petitioner states that the third
respondent, his wife, was sick due to Rheumatoid Arthritis and
marriage of their daughter was also solemnised. The
petitioner gives up his rights to challenge the proceedings
before the Debts Recovery Tribunal and confines the
submission to a request that he may be given an opportunity to
regularise the transaction.
W.P(C).38140/08
Page numbers
2. Having considered the total amount that may be due by now
and the fact that securitisation proceedings have been initiated
up to the stage of Section 14 of the SARFAESI Act, it is
directed that if the petitioner deposits an amount of
Rs.75,000/- on or before the last working day of February,
2009 and an amount of Rs.70,000/- on or before the last
working day of March, 2009 and continues to remit the
equated monthly instalments from March, 2009, the bank will
consider regularising the transaction. It is clarified that on
deposits as aforesaid, the impugned proceedings will remain
suspended and will not be dropped so that the bank can
proceed if the petitioner defaults payment of any of the
instalments as aforesaid or repayment of EMIs on
regularisation. The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.