High Court Kerala High Court

C.K.Ajith vs Kerala State Co.Op.Bank Ltd on 26 August, 2008

Kerala High Court
C.K.Ajith vs Kerala State Co.Op.Bank Ltd on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25589 of 2008(U)


1. C.K.AJITH, 41 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE CO.OP.BANK LTD.
                       ...       Respondent

2. REGIONAL MANAGER,

3. BRANCH MANAGER, KERALA STATE CO.OP.

                For Petitioner  :SRI.K.RAMANATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/08/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.
-----------------------------------------------
           W.P.(C) NO.25589 OF 2008 (U)
-----------------------------------------------
     Dated this the 26th day of August, 2008

                   J U D G M E N T

Heard the learned counsel for the petitioner and

the learned counsel appears for the respondents.

2. The petitioner challenges proceedings initiated

under the SARFAESI Act. The transaction is not

disputed. The default is also not in dispute. The

recovery proceedings are, therefore, beyond challenge.

The recovery proceedings are initiated under the

SARFAESI Act and the petitioner waives his right to

move the D.R.T. under the SARFAESI Act. Under such

circumstances, the learned counsel for the petitioner

confines his submission to a request that the

petitioner may be given six months’ time to wipe off

the entire outstandings.

W.P.(C) No.25589/2008

– 2 –

For the foregoing reasons, after hearing the

learned counsel for the parties, this writ petition is

ordered directing that if petitioner remits at the rate

of Rs.75,000/- per month, payable on or before the 15th

day of every month, commencing from September, 2008,

the impugned action will be held back and the

petitioner will be given an opportunity to wipe off the

entire outstandings subject to any reduction in the

total outstandings that may be effected by the

respondents on any request of the petitioner. If there

is default in remitting any of the afore-directed

instalments, the benefit of this judgment will stand

recalled and the writ petition will stand dismissed

automatically, enabling the respondents to forthwith

proceed with further distress action.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/27/8