High Court Kerala High Court

Moosa Mansoor.M vs The Manager on 21 December, 2010

Kerala High Court
Moosa Mansoor.M vs The Manager on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37075 of 2010(H)


1. MOOSA MANSOOR.M, MANGALASERIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE MANAGER, SYNDICATE BANK, KOTTAKKAL,
                       ...       Respondent

2. THE CHIEF MANAGER, SYNDICATE BANK,

                For Petitioner  :SRI.AUGUSTINE JOSEPH

                For Respondent  : No Appearance

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

 Dated :21/12/2010

 O R D E R
                 C.K. ABDUL REHIM, J
                -------------------------------
               WP(C) NO. 37075 OF 2010
              -------------------------------------
        Dated this the 21st day of December, 2010


                        JUDGMENT

Challenge is against coercive steps of recovery

initiated under the provisions of the Securitisation and

Reconstruction of Financial Assests and Enforcement of

Security Interest Act, 2002 (SARFAESI Act). Consequent

to default committed in repayment of a housing loan

availed by the petitioner from the respondent Bank,

immovable property which is the secured asset, was

proceeded against. On receipt of demand under Section

13(2), the petitioner had approached the Bank seeking

permission to regularise the account. But, according to

the petitioner, the Bank has not acceded to such request.

Hence the petitioner seeks interference of this Court.

2. Learned counsel appearing for the respondent

Bank, on the basis of instructions, submitted that the

housing loan in question was availed in the year 2008 to

the tune of Rs.30 lakhs. However it is conceded that the

2
WP(C) No. 37075/2010

repayment period will expire only in the year 2015. It is

further submitted that the amount in default itself will come

around Rs.7.25 lakhs, as on today. Since the account is in

chronic default the Bank is proposing to proceed with

further coercive steps.

3. Considering the fact that the proceedings is only

at the stage of issuing notice under Section 13(2) and also

considering the fact of availability of effective remedy for

the petitioner, I am of the view that it is not proper for this

Court to interfere at this stage. However, learned counsel

made an appeal to this Court to permit regularisation of the

account on the basis that the defaulted amount will be paid

within a short period in a phased manner. He further

undertakes that the petitioner is not intending to pursue

any of the statutory remedies and that he is relinquishing all

challenges against the proceedings.

4. Considering the limited prayer sought for, I am of

the view that indulgence can be shown in permitting the

3
WP(C) No. 37075/2010

petitioner to regularise the account in view of the fact that

the repayment period will expire only in the year 2015.

5. Accordingly, the Writ Petition is disposed of

directing the respondents to keep in abeyance further

coercive steps of recovery, provided the petitioner remits

the amounts in default (defaulted monthly instalments along

with interest and expenses if any due) in 4 (four) equal

monthly instalments, falling due on or before 31.12.2010

and on or before the last day of the three succeeding

months. The petitioner shall also make payment of the

regular instalments due with respect to the months

concerned, along with the above said payments.

6. If the payment of the amounts in default is

regularised as directed above, the respondent shall permit

the petitioner to make payment of future monthly

instalments in accordance with the original schedule of

repayment.

7. It is further made clear that on the event of

4
WP(C) No. 37075/2010

default in payment of any one of the instalments as

stipulated above, the respondents will be free to proceed

with further steps on the basis of notices already issued. It

is further made clear that the relief granted above is subject

to condition that the petitioner is precluded from raising

any subsequent challenge against such proceedings.

C.K. ABDUL REHIM
JUDGE
dnc