High Court Kerala High Court

Abdul Hameed Marakkar vs The South Indian Bank Ltd on 14 October, 2010

Kerala High Court
Abdul Hameed Marakkar vs The South Indian Bank Ltd on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28322 of 2010(M)


1. ABDUL HAMEED MARAKKAR,
                      ...  Petitioner

                        Vs



1. THE SOUTH INDIAN BANK LTD.,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

3. THE SOUTH INDIAN BANK LTD.,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  :SRI.GEORGE VARGHESE,SC,SOUTH INDIAN BAN

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

 Dated :14/10/2010

 O R D E R
                C.K. ABDUL REHIM, J
                ------------------------------
             WP(C) NO. 28322 OF 2010
             -------------------------------------
       Dated this the 14th day of October, 2010


                        JUDGMENT

The petitioner availed two finanacial assistances

from the respondent Bank, one being a cash credit facility

for business purpose and other being a housing loan.

Consequent to defaults committed in repayment of the

loans, the respondents initiated proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI

Act) and immovable property which is the secured asset

were proceeded against. Ext.P1 is the notice issued

under Section 13 (2) and Ext.P3 is the notice issued for

taking over possession of the property [as per the steps

contemplated under Section 13 (4)]. According to the

petitioner, he had approached the Bank, expressing

willingness to regularize the loan account by paying the

defaulted amounts. But without acceding to such request

2
WP(C) No. 28322/2010

coercive steps of dispossession is being pursued. Hence

this Writ Petition was filed.

2. Learned counsel appearing for the respondent

Bank, on the basis of instructions, submitted that there is no

transactions in the cash credit facility since the last more

than one year and the business in question remains defunct

and no stock was available in the premises. It is stated that

an amount of more than Rs.19.70 lakhs is due under that

account. With respect to the housing loan, it is submitted

that the petitioner is in default of payment of more than

4.30 lakhs, and there was consecutive defaults in payment

of the EMIs. However it is conceded by the respondents

that if the petitioner clears payment of the defaulted

amounts in the housing loan, he can be permitted to

continue payment of the balance amounts as per original

schedule. But with respect to the cash credit facility it is

submitted that the petitioner cannot be permitted to

continue, since the business is not functioning.

3
WP(C) No. 28322/2010

3. Having regard to the fact that the scheme of the

statute provides effective remedies to the petitioner against

steps taken under the SARFAESI Act, I am not all inclined

to interfere on merits of the contentions. However, I am of

the view that indulgence can be shown in the matter of

permitting the petitioner to regularize the housing loan

account. It is made clear that if the petitioner makes

payment of the entire amount in default with respect to the

housing loan account, within a period of one month from

today, the respondents shall permit the petitioner to

continue payment of future monthly instalments in

accordance with original schedule.

4. As far as the cash credit facility is concerned, I

am of the opinion that the petitioner can be afforded with

an opportunity to approach the appropriate authority under

the respondents either to seek revival of the loan account or

seeking waiver and instalment payments. If any such

approach is made by the petitioner, after regularizing the

4
WP(C) No. 28322/2010

housing loan account, the same shall be considered by the

appropriate authority of the respondent Bank and a reply

thereof shall be issued to the petitioner.

5. Needless to say that further steps for realizing the

amounts under the cash credit facility shall be pursued only

after taking decision on the matter as directed above. It is

made clear that on the event of default in complying with

any of the conditions stipulated as above, the respondent

will be free to proceed with further steps based on the

notices already issued, and on such an event the petitioner

will be precluded from raising any subsequent challenge

against such proceedings.

C.K. ABDUL REHIM
JUDGE
dnc