High Court Kerala High Court

T.V.Baby vs The Indian Overseas Bank on 18 February, 2010

Kerala High Court
T.V.Baby vs The Indian Overseas Bank on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4052 of 2010(F)


1. T.V.BABY, THUKALIL VADAKKAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE INDIAN OVERSEAS BANK, REPRESENTED BY
                       ...       Respondent

2. THE MANAGER INDIAN OVERSEAS BANK

                For Petitioner  :SRI.T.C.SURESH MENON

                For Respondent  : No Appearance

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

 Dated :18/02/2010

 O R D E R
              P.R RAMACHANDRA MENON, J.
                      -------------------------
                   W.P (C) No.4052 of 2010
                      --------------------------
             Dated this the 18th February, 2010

                        J U D G M E N T

The case of the petitioner is that he had availed a

loan from the respondent Bank; but because of some

unforeseen circumstances, he could not make the

repayments on time. When the petitioner turned to be a

defaulter, the respondent declared the account of the

petitioner as NPA and proceeded under the SARFEASI

Act, which forms the subject matter of challenge in this

writ petition.

2. The learned counsel for the petitioner submits

that the petitioner might be permitted to clear the

‘overdue amount’, providing some breathing time and to

have the loan account regularised/rescheduled.

3. The learned counsel appearing on behalf of the

respondents Bank, on instructions, submits that the

averments in the writ petition are not fully correct, in so

far as the petitioner was provided with the CC facility to

the tune of Rs.3 lakhs and when he became a chronic

W.P (C) No.4052 of 2010
2

defaulter necessitating payment of Rs.1.5 lakhs towards the

‘overdue amount’ itself, considering his request, the Bank

rescheduled the loan by extending a ‘term loan’ to the

extent of Rs.1.5 lakhs. Despite the steps as above, the

petitioner did not choose to repay the due amount on time

and he continued to be a defaulter, under both the loans.

4. It is stated that the total outstanding liability of

the petitioner will come around Rs.5.24 lakhs and that the

‘overdue amount’ itself will come nearly Rs.2.5 lakhs.

Unless and until the entire ‘overdue amount’ is cleared

forthwith, the question of rescheduling the loan is not

liable to be entertained, submits the learned counsel.

` 5. After hearing both the sides, this Court finds

that one more opportunity can be given to the petitioner to

have his loan account regularised; particularly in the light

of the submissions made by the learned counsel for the

Bank, providing a helping hand from the part of the Bank.

6. In the above circumstances, the petitioner is

directed to clear the entire ‘overdue amount’ by way of

‘two’ equal monthly instalments, the first of which shall be

W.P (C) No.4052 of 2010
3

effected on or before 27.02.2010 and the remaining one

on or before 31.03.2010. Subject to the above, CC

account of the petitioner will stand regularised . It is also

made clear that, if any default is committed by the

petitioner in satisfying the overdue amount as above, the

respondents will be at liberty to proceed with further for

realisation of the entire outstanding liability in a lump

sum.

The Writ Petition is disposed of as above.

P.R RAMACHANDRA MENON
JUDGE
ma

W.P (C) No.4052 of 2010
4

W.P (C) No.4052 of 2010
5