High Court Kerala High Court

P.G.Babu vs Dhanalakshmi Bank on 30 November, 2009

Kerala High Court
P.G.Babu vs Dhanalakshmi Bank on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30571 of 2009(N)


1. P.G.BABU, S/O.GOPALAN, AGED 45 YEARS,
                      ...  Petitioner
2. LATHA K.M., W/O.BABU,

                        Vs



1. DHANALAKSHMI BANK, CHERTHALA BRANCH,
                       ...       Respondent

2. DHANALAKSHMI BANK, ZONAL OFFICE,

                For Petitioner  :SRI.DENY JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/11/2009

 O R D E R
                  C.K. ABDUL REHIM, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 30571 of 2009
               - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 30th day of November, 2009

                         J U D G M E N T

1. Challenge in this writ petition is against the

proceedings initiated by the respondent Bank under the

provisions of the Securitization and Reconstruction of

Financial Assets and Enforcement of Security Interest Act,

2002 (SARFAESI Act). Since the proceedings is only at the

stage of notice under Section 13 (2), it is not proper for this

court to interfere with the matter, at this stage.

2. However, when the writ petition came up for

consideration this court directed the petitioners to make

payment of an amount of Rs.7,50,000/- (Rupees Seven lakh

fifty thousand only), through interim order dated

28.10.2009. It is reported that the condition has already

been complied with and the said amount was remitted on

17.11.09.

W.P.(C)No. 30571 of 2009
-2-

3. Learned counsel for the petitioners seeks a limited

prayer for directing the respondent Bank to permit payment

of the entire balance outstanding in installments, within a

reasonable time.

4. Learned standing counsel appearing for respondents

on the basis of instructions submitted that, altogether there

are three loan accounts in default. The balance outstanding

in those accounts are Rs.14,48,475.06/-, 12,46,168.01/-,

2,855.25/- respectively. It is also admitted that even before

approaching this court the petitioners had effected payments

in the loan accounts. But since the accounts are in default

and is categorized as NPA and proceedings under the

SARFAESI Act was initiated.

5. Having considered rival submission and facts and

circumstances of the case, I am of the opinion that if the

petitioners close one of accounts wherein the balance

outstanding is only Rs.2,855.25/- forthwith, the amounts

outstanding in the other two loan accounts can be permitted

W.P.(C)No. 30571 of 2009
-3-

to be paid in installments, within a reasonable time.

6. Accordingly the writ petition is disposed of

directing the petitioners to close the loan account in which

the balance outstanding is Rs.2,855.25/- only, within a period

of two weeks from today. The petitioners are further directed

to make payment of an amount of Rs.5,00,000/- (Rupees Five

lakhs only) on or before 31.1.2010 towards arrears in the

other two loan accounts. The respondents are directed to

keep in abeyance further coercive steps till such date. If the

petitioners make payment of the amount as stipulated above,

the respondent Bank shall issue a balance statement to the

petitioners showing the net amount outstanding, after

crediting all payments and after considering waiver of

interest/default interest and expenses if any possible. The

petitioners shall continue payment of the balance amount so

intimated along with future interest in six (6) equal monthly

installments falling due on or before 28.2.2010 and on or

before the last day of succeeding five (5) months.

W.P.(C)No. 30571 of 2009
-4-

7. It is made clear that on the event of failure to pay

any of the installments as stipulated as above, the Bank will

be free to proceed with further steps pursuant to the notices

already issued, and on any such event the petitioners will be

precluded from raising any subsequent challenge against

such proceedings either before this court or before any other

forum.

C.K. ABDUL REHIM
JUDGE

shg/