High Court Kerala High Court

Aminakutty vs The Malappuram District … on 17 November, 2009

Kerala High Court
Aminakutty vs The Malappuram District … on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29535 of 2009(J)


1. AMINAKUTTY, W/O.LATE KUNCHIBEERAN,
                      ...  Petitioner

                        Vs



1. THE MALAPPURAM DISTRICT CO-OPERATIVE
                       ...       Respondent

2. THE AUTHORIZED OFFICER,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :SRI.V.KRISHNA MENON

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

 Dated :17/11/2009

 O R D E R
                       C.K.ABDUL REHIM, J.

                     ------------------------------
                    W.P.(C).No.29535 OF 2009
                     ------------------------------

            Dated this the 17th day of November, 2009


                           J U D G M E N T

———————-

1. Petitioner is aggrieved by proceedings initiated by the

respondents under the provisions of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 (SARFAESI Act), with respect to a loan availed

by her son from the 1st respondent Bank. Petitioner’s property was

offered as security for the loan transaction. Consequent to default

committed in repayment of the loan amount, the respondents

initiated the proceedings against the said property, which is the

secured asset. The respondents had taken over possession of the

property by issuing notice under Section 13(4).

2. According to the petitioner she had remitted an amount

of Rs.30,000/- during March 2008 and thereafter her son met with

an accident and was not in a position to continue his job. Therefore

repayments became defaulted. It is submitted that eventhough the

petitioner approached the Bank seeking permission to regularise

the account, such request was not acceded to. Hence the writ

petition is filed.

3. Pursuant to an interim order issued by this court the

petitioner had remitted an amount of Rs.1,00,000/-. Learned

W.P.(C).29535/09-J 2

standing counsel for respondent submitted that the loan account is

in chronic default and regularisation cannot be permitted in view of

the facts and circumstances prevailing.

4. Having confronted with the above position, learned

counsel for the petitioner submitted that the petitioner is ready and

willing to pay off the entire liability within a reasonable time in

installments.

5. Having considered facts and circumstances and rival

contentions, I am of the opinion that the petitioner can be

permitted to pay off the entire liability within a reasonable time.

Accordingly the writ petition is disposed of directing the petitioner

to make payment of the entire balance outstanding in 10 (ten)

equal monthly installments starting from 30.12.2009 onwards and

on or before the last day of each succeeding months.

6. It is made clear that on the event of default in payment

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

be free to proceed with further steps pursuant to the notice already

issued and on such event the petitioner 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.

okb