High Court Kerala High Court

Jacob P. John vs Bank Of India on 2 April, 2009

Kerala High Court
Jacob P. John vs Bank Of India on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 783 of 2009()


1. JACOB P. JOHN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. BANK OF INDIA,
                       ...       Respondent

2. BANK OF INDIA,

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/04/2009

 O R D E R
      S.R. Bannurmath, C.J. &               Kurian Joseph, J.
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.A.No. 783 OF 2009
                                   and
                    W.P.(C) No. 9681 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this, the 2nd day of April, 2009

                             JUDGMENT

Kurian Joseph, J.

Appellant is the petitioner. He approached this Court

aggrieved by the recovery steps initiated by the 1st

respondent Bank. The learned Single Judge by interim order

dated 27.03.09, directed the writ petitioner to pay the

defaulted amounts in instalments. It was made clear that on

payment of the amounts as stated in the interim order, the

proceedings for recovery will be deferred and in the event of

default in the matter of deposit as per the interim order, the

order itself would stand recalled. When the writ appeal came

up before us we find that nothing survives after the disposal

of the writ appeal and hence by consent of all the parties, we

called for the writ petition also to be disposed of along with

the writ appeal.

WA No. 783/09
-:2:-

2. Learned counsel for the appellants submits that he

needs only a breathing time and if six months’ time is given, he

would be in a position to pay off the entire defaulted arrears. It

is also submitted that since the loan is well secured, the Bank

need not have any apprehension otherwise.

3. After having heard Sri.Devan Ramachandran, learned

counsel appearing for the Bank, we find that it will be in the

interest of the Bank also that some arrangement for payment is

made. Therefore, we dispose of the writ appeal and also the writ

petition as follows:

The appellant will make payment of Rs.2 lakhs within a

period of one month from today. Within six months thereafter

the appellant will pay the entire defaulted arrears including the

defaulted EMI accruing during the said period of 7 months. If

either of these conditions is not satisfied, we make it clear that it

will be open to the Bank to proceed with the recovery. Needless

to say that, on complying with the first condition as above, the

recovery proceedings will be deferred till the period referred to

above. We also make it clear that on payment of the entire

WA No. 783/09
-:3:-

arrears as above, steps will be taken by the Bank for

regularisation of the loan, subject to the petitioner complying

with the required formalities.

S.R. Bannurmath,
Chief Justice.

Kurian Joseph,
Judge.

ttb