High Court Kerala High Court

Rajkumar vs The Authorized Officer on 17 September, 2009

Kerala High Court
Rajkumar vs The Authorized Officer on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26215 of 2009(V)


1. RAJKUMAR, DHANYA STUDIO, MANACAUD,
                      ...  Petitioner

                        Vs



1. THE AUTHORIZED OFFICER,
                       ...       Respondent

2. THE UNION BANK OF INDIA,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  : No Appearance

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

 Dated :17/09/2009

 O R D E R
                        C.K.ABDUL REHIM,J
                            ----------------------
                    W.P.(c) No.26215 of 2009
                   ----------------------------------------
           Dated this the 17th day of September 2009


                         J U D G M E N T

The petitioner had availed a housing loan from the 1st

respondent Bank to the tune of Rs.10 lakhs, during the year

2006. As per the schedule, the loan has to be repayed within a

period of fifteen years in equal monthly instalments of

Rs.12,000/- each. Since the petitioner defaulted payment of the

monthly instalments, the Bank initiated proceedings against the

secured assets under the provisions of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act (SARFAESI Act). The Chief Judicial Magistrate,

Thiruvananthapuram had already issued Ext.P3 order under

Section 14 of the SARFEASI Act, appointing an Advocate

Commissioner to take over possession of the secured assets. It is

submitted by the learned counsel for the petitioner that in order

to show his bona fides, he had already paid an amount of

Rs.71,000/- after the initiation of the impugned proceedings. It

is further submitted that he is ready and willing to pay off the

W.P.(c) No.26215/09 2

defaulted instalments within a reasonable time in order to

regularise the account and shall pay the balance monthly

instalments as per the original schedule, without any further

default.

2. Heard learned Standing Counsel for the respondents,

who on instructions submitted that, the amount outstanding

payment with respect to the defaulted instalments itself is more

than Rs.3,00,000-, and the petitioner is a chronic defaulter. He

opposes granting of instalment facility for settlement of the

overdue arrears.

3. Having considered the rival contentions, I am of the

opinion that, even though interference against the proceedings

under the SARFAESI Act may not be proper, in view of the

effective alternative remedy available, this is a fit case where

some indulgence can be shown to permit the petitioner to

regularise payments in the loan account.

4. Accordingly, the writ petition is disposed of directing

the petitioner to make payment of the amount outstanding with

respect to the defaulted instalments along with interest if any

due, in three (3) equal monthly instalments starting from

15/10/2009 and on or before the 15th day of the succeeding two

W.P.(c) No.26215/09 3

(2) months. He shall also continue payment of the regular

instalments due with respect to those months. If payments as

above are made without any default, the respondent bank shall

permit the petitioner to continue repayment of the balance EMIs

as per the original schedule, without resorting to any further

steps pursuant to the actions now initiated.

5. It is made clear that on defaulted in payment of any

amount as stipulated above, the respondent Bank is free to take

further steps pursuant to the SARFAESI proceedings from the

stage where it will be kept pending, without issuing any further

notice. It is also made clear that the benefit granted under this

judgment is subject to the condition that the petitioner is

precluded from making any further challenge against the

proceedings before this court or before any other forum.

(C.K.ABDUL REHIM, JUDGE)
jsr