IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 619 of 2010()
1. SHIHAB, AGED 29 YEARS,S/O.KUNHU
... Petitioner
2. NISHAD,AGED 43 YEARS, S/O.KUNHU
Vs
1. THE AUTHORISED OFFICER UCO BANK,
... Respondent
2. UCO BANK, WELLINGTON ISLAND BRANCH,
3. K.T.UNNIKRISHNAN, KUNCHENVELIYIL,
4. ASHLEY NAIR, ADVOCATE, ALAPPUZHA BAR
For Petitioner :SRI.B.PRAMOD
For Respondent :SRI.GEORGE MATHEWS
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :21/10/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
....................................................................
Writ Appeal No.619 of 2010
....................................................................
Dated this the 21st day of October, 2010.
JUDGMENT
Ramachandran Nair, J.
The appellants, tenants in a mortgaged building, are challenging
securitisation proceedings initiated by UCO Bank for recovery of loan
availed by a person for whom the building owner stood as surety. The
property taken on lease by the appellants is the property mortgaged by
third respondent to the Bank. We do not think the Bank’s mortgage
right can be defeated by the mortgagor engaging tenants in the
building. It is common knowledge that tenanted building cannot be
sold at market value or the value that could be obtained on sale of a
tenanted building will be much lower the market value it would fetch if
sold without tenants. On equitable considerations the relief that we
could extend to the appellants is to allow them to clear the arrears due
to the Bank and purchase the building. Since sale could not take place,
the Bank would after notice to the building owner offer to sell the
property to the appellants for the debt amount and if appellants remit
2
the amount, the property should be sold to the appellants after notice to
the building owner and giving an opportunity to him to find another
buyer or to discharge the debt or purchase the property by himself on
clearing the arrears. The appellants are given one month’s time to
approach the Bank for purchase of the property and if substantial
amount is paid, then the Bank should give reasonable time for them to
raise balance amount to purchase the property. If the appellants do not
make any concrete proposal, then the appellants shall give the building
free of possession to the Bank on expiry of thirty days from today.
Writ Appeal is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
K.SURENDRA MOHAN
Judge
pms