High Court Kerala High Court

Alice Mathew And Another vs State Bank Of Travancore And … on 16 December, 2008

Kerala High Court
Alice Mathew And Another vs State Bank Of Travancore And … on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37060 of 2008(J)



1. ALICE MATHEW AND ANOTHER
                      ...  Petitioner

                        Vs

1. STATE BANK OF TRAVANCORE AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.K.L.JOSEPH

                For Respondent  :SRI.K.S.DILIP

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :16/12/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.37060 OF 2008
                  -------------------------------------------
            Dated this the 16th day of December, 2008


                              JUDGMENT

Heard.

No other grounds are raised for decision, except the

request of the petitioners for a facility to pay off the outstandings

in instalments. The petitioners availed a vehicle loan to purchase

a lorry for the purpose of their business. They defaulted

repayment and the account was classified as NPA and

proceedings were initiated under the SARFAESI Act. There is no

jurisdictional error or legal infirmity in the impugned

proceedings. Taking the request of the petitioners for an

opportunity to pay off the outstandings, it is directed that if the

petitioners pay an amount of Rs.65,000/- on or before 31.12.2008

and continues to pay amounts at the rate of Rs.1 lakh per month,

payable on or before the last working day of every month

commencing from January, 2009 and thus wipe off the entire

outstandings, including accruals, distress action will stand

deferred and ultimately dropped on satisfaction. However, if

WPC.37060/08

Page numbers

there is default in remitting any of the instalments as aforesaid,

the benefit of this judgment will stand recalled automatically and

distress action shall follow. The writ petition ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.