IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24540 of 2009(J)
1. K.M.BALAKRISHNAN, S/O.MADHAVAN,
... Petitioner
Vs
1. THE SOUTH INDIAN BANK LTD.,
... Respondent
2. SANIL KUMAR, ADVOCATE COMMISSIONER,
For Petitioner :SRI.P.V.BABY
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 24540 OF 2009
.........................................................................
Dated this the 26th August, 2009
J U D G M E N T
The petitioner had availed a housing loan from the
respondent Bank in December, 2006, creating security interest
over the property in question. But repayment could not be
effected, as scheduled, under which circumstances, there was no
other alternative remedy for the respondent Bank, but to resort
to coercive steps, invoking the provisions under the SARFAESI
Act, leading to issuance of Exts.P2 and P3 notices, whereby the
petitioner has been let known that physical possession of the
property will be taken over by the Advocate Commissioner
appointed by the Chief Judicial Magistrate’s Court, Ernakulam on
29.08.2009.
2. Heard the learned Standing Counsel for the respondent
Bank as well, who submits, on instruction, that the petitioner was
never prompt in effecting repayments on time and that as on
date a sum of Rs.1,42,898/- is due towards the defaulted E.M.Is
itself.
W.P.(C) No. 24540 OF 2009
2
3. Considering the facts and circumstances, the petitioner
is directed to clear the entire defaulted E.M.Is by way of two
equal monthly installments, the first of which shall be paid on or
before the 15th of September, 2009 and the next one, on or
before the 15th of October, 2009. On satisfying the said
requirements, as above, the loan account of the petitioner shall
stand regularised. This will be in addition to the liability of the
petitioner to effect regular E.M.Is as well. It is also made clear
that if any default is committed by the petitioner in effecting the
repayments of the defaulted E.M.Is, as above or if two
consecutive defaults are committed in respect of the regular
E.M.Is, the respondent Bank will be at liberty to proceed against
the petitioner with further steps from the stage where it stands
now, for realisation of the entire amount in a lump sum.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk