High Court Kerala High Court

A.Selvan vs Indian Bank on 9 July, 2007

Kerala High Court
A.Selvan vs Indian Bank on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1581 of 2007()


1. A.SELVAN, RESIDING AT KUNDANPADAM HOUSE,
                      ...  Petitioner

                        Vs



1. INDIAN BANK,
                       ...       Respondent

2. THE MANAGER, INDIAN BANK,

3. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.T.K.AJITH KUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/07/2007

 O R D E R
                             H.L. DATTU, C.J. &  K.T. SANKARAN, J.

                   ...................................................................................

                                          W.A. No. 1581 OF  2007

                    ...................................................................................

                                     Dated this the  9th July , 2007




                                                J U D G M E N T

H.L. Dattu, C.J.:

Aggrieved by the orders passed by the learned single Judge in W.P.

(C) 1961 of 2007 dated 24th January, 2007, the petitioner/appellant herein is

before us in this appeal.

2. In the Writ Petition filed, the petitioner had called in question Ext.P1

notice issued by the respondent-Bank in exercise of the powers under section

13(2) of the Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002.

3. The learned single Judge was of the opinion that, if for any reason,

the petitioner/appellant has any grievance with regard to Ext.P1 notice issued

by the Bank, he has a right of appeal before the Debt Recovery Tribunal. First

and foremost, we cannot take exception to the orders passed by the learned

single Judge unless the order passed is arbitrary or perverse. However,

learned counsel for the petitioner/appellant would plead the financial difficulties

faced by the petitioner/appellant and therefore suggests that the

petitioner/appellant may be given sometime to pay off the amount due to the

respondent-Bank, in five equal monthly instalments.

4. In the normal course, we would not have acceded to such a prayer

W.A. No. 1581 OF 2007

2

sought for by the petitioner/appellant before the court. But, taking into

consideration the financial difficulties of a Class IV employee working in the

Kerala State Electricity Board, we have decided to grant some instalments to

the petitioner/ appellant, to discharge the entire liability as demanded by the

respondent-Bank.

5. In view of the above, the following:

O R D E R

i) Without expressing any opinion on the correctness or otherwise

of the orders passed by the learned single Judge, the Writ Appeal is disposed

of.

ii) The affidavit filed by the petitioner/appellant, by way of an

undertaking is placed on record.

iii) The petitioner/appellant shall pay the entire amount due to the

respondent-Bank in five equal monthly instalments, without committing any

default.

iv) If, for any reason, the petitioner/appellant fails to comply with the

orders and directions issued by this court, the respondent-Bank is at liberty to

initiate appropriate proceedings, to recover the entire dues from the

petitioner/appellant.

W.A. No. 1581 OF 2007

3

v) I.A.No.555 of 2007 is also disposed of.

vi) The order passed by us in this Writ Appeal, shall not be treated

as a precedent in any other case.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk