High Court Kerala High Court

Abdul Basheer vs The Dy.General Manager on 11 October, 2010

Kerala High Court
Abdul Basheer vs The Dy.General Manager on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28418 of 2010(B)


1. ABDUL BASHEER, S/O.ALAVI,
                      ...  Petitioner

                        Vs



1. THE DY.GENERAL MANAGER
                       ...       Respondent

2. NILAMBUR CO-OPERATIVE URBAN BANK LTD.

                For Petitioner  :SRI.T.K.AJITH KUMAR

                For Respondent  :SRI.DEVAPRASANTH.P.J.

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

 Dated :11/10/2010

 O R D E R
                         C.K.ABDUL REHIM, J
                   ---------------------------
                     W.P(C) No. 28418 of 2010-B
                  ----------------------------
              Dated this the 11th day of October, 2010.

                           J U D G M E N T

Challenge is against proceedings initiated under the

Securitization and Reconstruction of Financial Assets and

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

petitioner approached this Court on an earlier occasion. Ext.P5 is

the judgment passed in W.P(C) No.8069 of 2010. Considering

submission made by both sides, this Court had shown indulgence in

permitting the petitioner to clear the entire overdue amounts in the

loan account, in a phased manner. The petitioner was directed to

deposit an amount of Rs.50,000/- on or before 30th March 2010

and the balance amount to be cleared in two equal monthly

instalments falling due on or before 30th April 2010 and on or

before 30th May 2010.

2. It is admitted by both sides that pursuant to Ext.P5

judgment, an amount of Rs.50,000/- was remitted on 30.3.2010.

But the subsequent two instalments were not paid within the dates

stipulated. However, it is conceded that an amount of Rs.60,000/-

W.P(C) No. 28418 of 2010-B 2

was paid on 19.6.2010. Having failed to regularise the account as

directed in Ext.P5 judgment, the respondent Bank initiated further

steps and Ext.P6 notice was issued under Section 13(2) of the Act.

However, the petitioner submitted Ext.P7 request explaining the

circumstances under which he could not comply with the

stipulations and further requested to permit payment of the entire

outstanding amount.

3. Since an equitable relief was already been granted by

this Court in Ext.P5 judgment, it is not proper to entertain this writ

petition, which is filed seeking almost the same reliefs. Further it is

noticed that against Ext.P6 notice, the petitioner has got a remedy

to raise objections/representations before the authorised officer. In

fact Ext.P7 was already submitted in this regard. It is obligatory on

the part of the respondent Bank to consider the same and to take a

decision on the basis of the request made.

4. It is noticed that in a statement filed by the first

respondent it is mentioned that as on 29.9.2010 an amount of

Rs.1,02,628/- is outstanding as overdue in the loan account. It is

further stated that a total balance outstanding is Rs.7,24,562/-.

Learned counsel for the respondent Bank submitted that if the

W.P(C) No. 28418 of 2010-B 3

petitioner remits the entire outstanding amounts, within a short

time, and makes appropriate request for permitting payment of

future instalments, the same will be considered favourably.

5. In the result, the writ petition is disposed of permitting

the petitioner to make payment of the entire amounts outstanding,

in 2 (two) equal monthly instalments falling due on or before

30.10.2010 and on or before 31.11.2010. The respondent will keep

in abeyance further coercive steps till then and will take a decision

on the request of the petitioner to permit payment of future

monthly instalments in accordance with the original schedule.

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

of any one of the instalments the respondents will be free to

proceed with further steps. It is further made clear that the above

relief is granted subject to the condition that the petitioner is totally

precluded from raising any subsequent challenge against such

proceedings.

Sd/-

                                    C.K.ABDUL REHIM
                                           JUDGE

                              //True Copy//

ab                                              P.A to Judge

W.P(C) No. 28418 of 2010-B    4