High Court Kerala High Court

Santhosh vs The Authorised Officer/Chief … on 6 September, 2010

Kerala High Court
Santhosh vs The Authorised Officer/Chief … on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13442 of 2010(E)


1. SANTHOSH, PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER/CHIEF MANAGER,
                       ...       Respondent

2. THE BRANCH MANAGER, STATE BANK OF

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  :SRI.R.S.KALKURA

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

 Dated :06/09/2010

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 13442 of 2010
                     ~~~~~~~~~~~~~~~~~~~~~~~
                  Dated, this the 6th day of July, 2010

                              JUDGMENT

The petitioner availed a loan of Rs. 5.5 lakhs from the respondent

Bank on 26.2.2008, on the strength of the security interest created over

the property in question, agreeing to repay the liability by way of sixty

equal monthly installments. However, the petitioner remitted only the

first installment, under which circumstance, the account was declared

as ‘NPA’ and the Bank proceeded with the steps under SARFAESI Act,

including by filing Ext.P1 petition before the concerned Chief Judicial

Magistrate’s Court, under Section 14 of the Act, for rendering

necessary assistance to take physical possession of the property,

which in turn is under challenge in this Writ Petition.

2. When the matter came up for consideration on 20.4.2010, the

coercive proceedings were intercepted, on condition that, the petitioner

deposited a sum of Rs. 1,50,000/- within three weeks, which period was

subsequently enlarged on filing I.A. No. 8012 of 2010, allowed on

22.6.2010. The learned counsel submits that the condition imposed by

this Court has been complied with.

3. The learned counsel appearing for the respondent Bank

submits, with reference to the contents of the statement filed on behalf

W.P. (C) No. 13442 of 2010
: 2 :

of the respondents 1 and 2, that the petitioner was a chronic defaulter,

having admittedly repaid only the first installment followed by the

payment of Rs.1.5 lakhs, pursuant to the interim order By virtue of the

nature and Scheme of the loan extended to the petitioner, the

respondent Bank is stated as not in a position to regularize the loan

account.

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

petitioner is taking every earnest efforts to see that the entire liability

towards the Bank is wiped off within the shortest possible time and that

the petitioner may be given some breathing in this regard, by providing

some reasonable installments. The learned counsel also submits that

the petitioner does not intend to challenge the sustainability of the steps

taken by the Bank resorting to the remedy under the SARFAESI Act.

5. Taking note of the particular facts and circumstances, this

Court finds it fit and proper to permit the petitioner to have the liability

wiped off in a phased matter. Accordingly, the petitioner is directed to

clear the entire outstanding liability, which is stated as more than Rs. 6

lakhs as on date, by way of ‘8’ equal monthly installments; the first of

which shall be paid on or before the 30th of July, 2010; to be followed by

similar installments to be effected on or before the 30th of the

succeeding months. Subject to this, the coercive proceedings stated as

W.P. (C) No. 13442 of 2010
: 3 :

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

effecting the installments as above, the respondents will be at liberty

to proceed with further steps for realization of the entire amount in lump

sum.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd