IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25214 of 2010(B)
1. ABDUL BASHEER P.B.
... Petitioner
Vs
1. M/S. DHANALAXMI BANK
... Respondent
2. DISTRICT MAGISTRATE (DISTRICT COLLECTOR)
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :13/08/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 25214 OF 2010
.........................................................................
Dated this the 13th August, 2010
J U D G M E N T
Being aggrieved of Ext. P1 notice issued under Section 13
(2) of the SARFAESI Act and the consequential steps being
pursued by the Bank for realisation of the amount stated as due
under a loan transaction, the same has been subjected to
challenge in this Writ Petition. The learned Counsel for the
petitioner submits that the default was never wilful, but because
of some unforeseen frustrating/pecuniary circumstances. It is
also stated that the petitioner is making earnest arrangements
to see that the entire liability is cleared forthwith and the only
relief now pressed before this Court is to provide the benefit of
installments, simultaneously adding that the petitioner does not
intend to press any other grounds raised in the Writ Petition nor
does he intend to avail the statutory remedy by approaching the
DRT. The learned Counsel for the Bank, submits that the
outstanding liability as on 17.05.2010 is Rs.2,10,823/- with
further interest and cost.
2. Taking note of the limited extent of the relief sought
W.P.(C) No. 25214 OF 2010
2
for, this Court finds it fit and proper to permit the petitioner to
clear the liability in a phased manner. Accordingly, the
petitioner is directed to deposit a sum of Rs.50000/- (Rupees
fifty thousand only) as assured during the course of hearing on
or before 30.08.2010 and the balance shall be satisfied by way
of ‘three’ equal monthly installments, the first of which shall be
cleared on or before 30.09.2010 to be followed by similar
installments to be effected on or before the 30th of the
succeeding months. Subject to this, the recovery proceedings
shall be kept in abeyance. If any default is committed by the
petitioner in effecting the installments as above, the respondents
will be at liberty to pursue further steps for realisation of the
entire amount in a lump sum.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk