High Court Kerala High Court

Abdul Hassan vs The Authorised Officer on 19 February, 2008

Kerala High Court
Abdul Hassan vs The Authorised Officer on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5732 of 2008(G)


1. ABDUL HASSAN, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER,
                       ...       Respondent

2. THE STAE BANK OF TRAVANCORE,

3. THE UNION OF INDIA,

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)


 Dated :19/02/2008

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============

                     W.P.(C) NO. 5732 OF 2008 G

                    ====================


               Dated this the 19th day of February, 2008


                              J U D G M E N T

Petitioner against whom proceedings have been initiated

under the Securitisation and Reconstruction of Financial Assets

and Enforcement of Security Interest Act has filed this writ

petition challenging the proceedings which have reached the

stage of dispossession on the strength of an order passed under

Section 14 of the Act. Though several contentions have been

raised in the writ petition, learned counsel only seeks an

instalment facility to discharge the liability within a reasonable

time.

2. I heard the learned standing counsel for the Bank, who

points out that there are two loans availed of by the petitioner,

one a housing loan and other a cash credit facility. It is pointed

out by the Bank that as far as the housing loan is concerned, the

defaulted amount itself comes to Rs. 2 lakhs and the petitioner

WPC 5732/08

:2 :

should clear the defaulted amount within the shortest possible

time. It is also suggested that the default towards the cash

credit facility enjoyed by the petitioner should be cleared, if not in

one lump, atleast in instalments. This suggestion made by the

counsel for the Bank is very fair and is acceptable to the

petitioner.

3. Having regard to the aforesaid submissions made by

both sides, I dispose of this writ petition with the following

directions.

1) That the amount in default towards the housing loan

availed of by the petitioner should be cleared by the petitioner

within one month from today.

2) Once remittance is made as above, Bank will permit

the petitioner to pay the balance in instalments as originally

agreed in the loan agreement.

3) In so far as the cash credit facility availed of by the

petitioner is concerned, arrears should be cleared by the

petitioner in 12 equal monthly instalments, first of which will be

payable on the 15th of March, 2008 and the subsequent

WPC 5732/08

:3 :

instalments will be payable on the 15th of every succeeding

month.

4) Subject to payment as above, the proceedings

initiated against the petitioner will be deferred and in case the

petitioner commits default, the Bank will be free to continue the

action that it has already initiated, without further notice.

ANTONY DOMINIC,JUDGE.

Rp