High Court Kerala High Court

K.Rajendran vs Authorised Officer on 15 September, 2010

Kerala High Court
K.Rajendran vs Authorised Officer on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23712 of 2010(L)


1. K.RAJENDRAN, VATAVILA PUTHEN VEEDU
                      ...  Petitioner
2. THANKAM, VATTAVILA PUTHEN VEEDU

                        Vs



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

2. SINUKUMAR M.K

                For Petitioner  :SRI.R.V.SREEJITH

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

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

 Dated :15/09/2010

 O R D E R
                  C.K. ABDUL REHIM, J
                  ------------------------------
               WP(C) NO. 23712 OF 2010
               -------------------------------------
        Dated this the 15th day of September, 2010


                          JUDGMENT

Challenge in this Writ Petition is against proceedings

initiated by the first respondent under the provisions of the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI Act).

Consequent to default committed in repayment of ‘overdraft

cash credit facility’ availed by the petitioner from the first

respondent Bank, proceedings against the immovable

property which is the secured asset with respect to the loan

transaction, was initiated. On invoking Section 14 (1) of the

Act, the first respondent had approached the Chief Judicial

Magistrate Court. An Advocate Commissioner was appointed

to take over possession of the immovable property. Exts.P2

and P3 are the notices issued by the Advocate

Commissioner, the second respondent herein.

2. Considering the effective alternate remedies

2
WP(C) No. 23712/2010

available under the statute and also considering the fact

that the petitioners have not chosen to avail any such

remedies, this Writ Petition cannot be entertained.

However, based on a submission that the petitioner is ready

and willing to pay off the liability, an interim order was

issued by this Court on 29.07.2010, directing payment of a

sum of Rs.1 lakh. It is conceded by both sides that the said

amount was paid in compliance with the stipulation.

3. Learned counsel appearing for the first

respondent Bank submitted that the balance outstanding

after crediting all payments will be around Rs.1.82 lakhs as

on 31.08.2010.

4. Learned counsel for the petitioner made a request

to this Court for permitting payment of the entire balance

within a short time, in instalments, on the specific

understanding that the petitioner is relinquishing all

challenges against the proceedings and that he is not

intending to avail any of the statutory remedies available.

3
WP(C) No. 23712/2010

Having considered the facts and circumstances, I am

inclined to show indulgence in permitting the petitioner to

pay off the entire balance, within a short period.

5. In the result, the Writ Petition is disposed of

directing the respondents to keep all further proceedings

pursuant to Exts.P2 and P3 notices in abeyance, provided

the petitioner remits the entire balance outstanding in 4

(four) equal monthly instalments, falling due on or before

20.10.2010 and on or before the 20th day of the succeeding

months.

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

of any of the instalments the respondents will be free to

proceed with further steps pursuant to Exts.P2 and P3. It is

also made clear that the above benefit is granted subject to

the condition that the petitioner will be precluded from

raising any subsequent challenge against such proceedings.

C.K. ABDUL REHIM
JUDGE
dnc