High Court Kerala High Court

P.O.Preman vs Union Bank Of India on 2 April, 2008

Kerala High Court
P.O.Preman vs Union Bank Of India on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11289 of 2008(R)


1. P.O.PREMAN, PROPRIETOR, OPAL
                      ...  Petitioner

                        Vs



1. UNION BANK OF INDIA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2008

 O R D E R
                          ANTONY DOMINIC, J.
             ------------------------------------
                        W.P.(C) 11289 of 2008
             -------------------------------------
                         Dated: APRIL 2, 2008

                              JUDGMENT

Petitioner had availed of financial assistance in the form of

letter of credit to his export business. It is stated that towards the

default that was committed, the liability has been substantially

cleared and despite that, more than Rs.50 lakhs still remains due. It

is on account of this, the bank has initiated proceedings under the

Securitization and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 and Ext.P1 is the notice

issued. The petitioner does not contest the liability as such, but

only seeks waiver of the dues to the extent possible and for this, it

does not appear that the petitioner has made a formal application.

2. However, on instructions, the standing counsel submits

that in case the petitioner makes an appropriate application, that

will be considered for eligible concessions. However, he insists that

the petitioner should make a satisfactory payment at the earliest.

WP(C) 11289/08
Page numbers

3. Having heard the counsel on both sides, I dispose of this

writ petition with the following directions:-

The petitioner shall within one month from today, remit one-

third of the amount in any manner convenient to him. Once

payment is made as above, it will be open to the petitioner to make

an appropriate representation to the respondent for eligible

concessions and on receipt thereof, the representation shall be

considered in terms of the scheme that is adopted by the bank. It

is directed that subject to payment as above, until a decision is

taken on the representation, Ext.P1 shall be deferred. Needless to

say that in case default is committed, the bank will be free to

continue the action it has already taken without further notice.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

ANTONY DOMINIC, JUDGE

mt/-