High Court Kerala High Court

M.Sasi vs The Authorised Officer on 22 June, 2010

Kerala High Court
M.Sasi vs The Authorised Officer on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18249 of 2010(E)


1. M.SASI, AGED 53, S/O.MADHAVANKUTTY,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.A.B.MOHANAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/06/2010

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 18249 of 2010
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 22nd day of June, 2010

                                JUDGMENT

The petitioner availed a loan of nearly Rs. 2 lakhs from the

Chirayinkeezhu branch of the respondent Bank, creating security

interest over the property in question. But, the repayments could not

be effected on time, which made the respondent to proceed with the

steps under the SARFAESI Act, after declaring the account as ‘NPA’,

which is turn subject to challenge by filing the present Writ Petition.

2. When the matter came up for consideration on 01.06.2010,

‘status quo’ was ordered to be maintained on condition that the

petitioner deposited a sum of Rs, 50,000/- within one week, which is

stated as complied with.

3. The learned counsel for the petitioner submits that, the

petitioner does not intend to press any of the grounds raised against

the steps taken by the Bank nor does he intend to approach the DRT,

to avail the statutory remedy. The limited prayer now pressed before

this Court is to provide some breathing time to wipe off the entire

liability, by reasonable installments.

4. The learned standing counsel appearing for the respondent

Bank submits, on instructions, that after deducting the sum of

W.P. (C) No. 18249 of 2010
: 2 :

Rs.50,000/- remitted by the petitioner, pursuant to the interim order, the

balance amount will be nearly Rs. 3 lakhs.

5. Considering the facts and circumstances, the petitioner is

permitted to clear entire outstanding liability by way of ‘6’ equal monthly

installments; the first of which shall be paid on or before the 15th of July,

2010; to be followed by similar installments to be effected on or before

the 15th of succeeding months. Subject to this, the coercive proceedings

stated as being pursued against the petitioner shall be kept in

abeyance, for the time being. It is made clear that, if the petitioner

commits any default in clearing outstanding liability as above, the

respondents will be at liberty to proceed with further steps for

realization of the entire amount in lump sum. It is further made clear

that this will not stand in the way of the petitioner to approach the

respondent for the benefit of ‘OTS’ if any, or any concessions or

allowances, as the case may be. On such event, the same shall be

considered and the eligible benefit shall be extended to the petitioner,

which shall be set off against the final installment to be effected in the

due course.

The Writ Petition is disposed of.

P. R. RAMACHANDRA MENON, JUDGE

kmd