High Court Kerala High Court

P.Soman vs State Bank Of Travancore on 3 June, 2008

Kerala High Court
P.Soman vs State Bank Of Travancore on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15249 of 2008(M)


1. P.SOMAN, S/O.PARAMESWARAN KANI, AGED 50
                      ...  Petitioner
2. L.RADHA, W/O.P.SOMAN, AGED 46 YEARS,

                        Vs



1. STATE BANK OF TRAVANCORE, REPRESENTED
                       ...       Respondent

2. THE AUTHORISED OFFICER, CHIEF MANAGER

3. THE MANAGER,

                For Petitioner  :SMT.REKHA VASUDEVAN

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.15249 OF 2008
               ----------------------------------------
                 Dated this the 3rd day of June, 2008

                            JUDGMENT

The petitioners are challenging proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act initiated by the respondents

for recovery of loan amounts due from them to the bank. They

do not dispute the liability or the quantum. They only seek time

to pay the amounts in instalments. This is opposed by the

learned Standing Counsel for the bank who submits that the

proceedings for taking possession are nearing completion and at

this point of time this Court should not interfere.

After hearing both sides, I feel that a lenient attitude can be

taken in the matter in order to enable the petitioners to pay off

the amounts in instalments. Accordingly, I dispose of this writ

petition with the following directions.

The petitioners shall pay an amount of Rs.2 lakhs within a

period of one month from today. The balance amounts shall be

paid in six equal monthly instalments starting from 1.8.2008.

W.P.(c)No.15249/08 2

The petitioners shall pay the subsequent instalments on the

first working day of every succeeding month. If the petitioners

pay initial amount of Rs.2 lakhs and the instalments as

directed above without default, further proceedings under the

Act shall be kept in abeyance. However, if the petitioners

commit default in payment of either Rs.2 lakhs- or any of the

subsequent instalments, it would be open to the respondents

to continue proceedings as now initiated without having to

issue any fresh notice or proceedings in that regard.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.15249/08 3