High Court Kerala High Court

Suthan.K.K. vs The General Manager on 20 January, 2010

Kerala High Court
Suthan.K.K. vs The General Manager on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1105 of 2010(K)


1. SUTHAN.K.K., KALLURUMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.UNNIKRISHNAN.V.ALAPATT

                For Respondent  : No Appearance

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

 Dated :20/01/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                  -----------------------------
                        W.P(C) No. 1105 of 2010-K
                 ------------------------------
             Dated this the 20th day of January, 2010.

                         J U D G M E N T

The petitioner had availed a loan of Rs.2,60,000/- from the

second respondent in the year 1996. But he was not at all eager to

repay the due amount on time, which made him a defaulter. In such

circumstances, the bank declared the loan account as ‘NPA’ and

proceeded with further steps invoking the provisions under the

SARFAESI Act, which is under challenge in this Writ Petition.

2. The learned counsel for the petitioner submits that the

petitioner is entitled to the benefit of ‘One Time Settlement’ and

hence seeks for a direction to the concerned respondents to furnish

the statement of accounts regarding the balance amount due and to

grant sufficient time to settle the arrears.

3. The learned counsel for the bank submits on

instructions, that the petitioner was provided with an opportunity to

have the benefit of ‘One Time Settlement’ way back in the year 2005.

However, in spite of the benefit given by the bank, the petitioner

remitted only a sum of Rs.50,000/- and issued three cheques which

W.P(C) No. 1105 of 2010-K 2

however were returned as dishonoured. The learned counsel for the

petitioner submits that, subsequently the petitioner effected the

cash payment of Rs.1.5 lakhs, thus effecting a total payment of

Rs.2,00,000/- lakhs. The learned counsel for the bank submits that

the benefit of ‘One Time Settlement’ given to the petitioner in the

year 2005 is no more in operation and cannot be revived at this

distance of time. However, the learned counsel fairly submits that

yet another ‘Special Recovery Scheme’ is available and valid till

31.1.2009 and if the petitioner so chooses, he can avail the benefit

thereunder, provided the liability is satisfied in accordance with the

stipulation under the Scheme; upon which he may be entitled to get

a sizable reduction to an extent of about Rs.3,00,000/-.

4. The learned counsel for the petitioner submits that the

petitioner is not in a position to satisfy the liability on or before 31st

of this month and that the petitioner would like to clear the entire

liability within three months, for which alternate arrangements are

being made. In response to the said submission, the learned

counsel for the bank submits that the actual liability under the loan

transaction will be nearly Rs.11.94 lakhs, with interest and cost.

5. In the above facts and circumstances, the Writ Petition is

W.P(C) No. 1105 of 2010-K 3

disposed of, permitting the petitioner to wipe off the entire liability

under the loan transaction on or before 31st of March, 2010. This

will not preclude the petitioner from approaching the bank directly

for some or other concession, allowance or the benefits of any

scheme, if it is in existence. Subject to the above, all further

coercive steps shall be kept in abeyance. It is also made clear that,

if the petitioner does not hounour the commitment as above, the

respondent bank will be at liberty to proceed with further steps for

realisation of the entire amount in a lump sum, form the stage

where it stands now.

The Writ Petition is disposed of as above.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab