High Court Kerala High Court

Abhilashkumar M.S vs The Federal Bank Ltd on 8 March, 2010

Kerala High Court
Abhilashkumar M.S vs The Federal Bank Ltd on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4284 of 2010(I)


1. ABHILASHKUMAR M.S.,
                      ...  Petitioner

                        Vs



1. THE FEDERAL BANK LTD.,
                       ...       Respondent

2. THE AUTHORIZED OFFICER (CHIEF MANAGER),

                For Petitioner  :SRI.A.SHAFEEK (KAYAMKULAM)

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/03/2010

 O R D E R
                P.R. RAMACHANDRA MENON, J.
                  -----------------------------------------------
                          WP(C) No. 4284 of 2010
                       ---------------------------------------
                 Dated, this the 8th day of March, 2010


                               J U D G M E N T

The petitioner had availed two loans from the respondent Bank, the

first one, a housing loan of Rs.3,00,000/- on 06.06.2003 and the other one

an IPS (Instalment Payment Scheme) to an extent of Rs.1,50,000/- on

10.08.2004. Since the petitioner could not honour the commitment in

repaying the loan amount, there was no other alternative for the Bank but to

invoke the machinery under the SARFAESI Act, which hence is under

challenge in this Writ Petition.

2. The learned counsel appearing for the Bank submits on

instructions that a sum of Rs.94,328/- itself is due towards the defaulted

instalments under the housing loan, without clearing which, the question of

regularization of the said loan is not liable to be considered. With regard to

the other loan, the learned counsel submits that a sum of Rupees 2.05

lakhs is due with further interest and cost and that, by virtue of the very

nature of the loan, the Bank is not in a position to regularize the ‘IPS loan’.

The learned counsel for the petitioner submits that the petitioner might be

given some breathing time to clear the due amount in a phased manner.

3. In the above facts and circumstances, the petitioner is

WP(C) No.4284/2010
2

permitted to clear the ‘overdue’ amount under the housing loan by way of

`three’ equal monthly instalments, the first of which shall be effected on or

before the 30th of this month, to be followed by similar instalments to be

effected on or before the 30th of the succeeding months.

3. With regard to the second loan, i.e., under the IPS, the

petitioner is permitted to clear the entire outstanding liability by way of ‘five’

equal monthly instalments, the first of which shall be effected on or before

the 30th of this month and the remaining to be effected on or before the 30th

of the succeeding months. Subject to satisfaction of the requirement as

above, all recovery proceedings stated as being pursued against the

petitioner shall be kept in abeyance for the time being. It is made clear that,

if any default is committed by the petitioner in satisfying the instalments as

above, or if any two consecutive defaults are made with regard to the

repayment of regular EMIs in respect of the housing loan, the respondent

Bank will be at liberty to proceed with further steps for realisation of the

entire amount in a lump sum.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc