IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21182 of 2009(P)
1. ANDIKADAN SAINABA,
... Petitioner
2. ABDU KOTHAPARAMBAN, RESIDING AT
Vs
1. THE NILAMBUR CO-OPERATIVE URBAN
... Respondent
For Petitioner :SRI.A.RANJITH NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/07/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No.21182 OF 2009
.........................................................................
Dated this the 28 th July, 2009
J U D G M E N T
The petitioners have approached this Court by filing the
present Writ Petition challenging the coercive steps taken by
the respondent Bank invoking the provisions under the
SARFAESI Act; simultaneously pointing out that the petitioners
are ready and willing to clear the entire liability to the Bank
provided some breathing time is given in this regard.
2. The learned Counsel for the petitioners submits that
when the petitioners were confronted with the actual facts and
figures on an earlier occasion, they had approached this Court by
filing W.P.(C)No.8552 of 2009 wherein an interim order was
passed by this Court on 18.03.2009 directing to pay a sum of
Rs.Three lakhs, subject to which, the coercive steps were
intercepted. However, on finding that the condition imposed by
this Court was not satisfied, interference was declined and the
Writ Petition was dismissed as per Ext.P1 judgment. The
learned Counsel for the petitioners submits that the condition
W.P.(C) No.21182 OF 2009
2
imposed by this Court was however satisfied though belatedly
and that the only relief claimed for in the present Writ Petition is
to permit the petitioners to satisfy the entire liability by way
of reasonable installments.
3. Prima facie no interference is called for, since the matter
has already become final in view of Ext. P1 judgment.
However, in view of the persuasive submissions made by the
learned Counsel for the petitioners that the challenge raised by
the petitioners against the steps taken by the respondent Bank
under the SARFAESI Act, is no more intended to be pursued and
further since the learned Counsel appearing for the respondent
Bank fully concedes that the petitioners had already satisfied the
condition imposed by this Court while granting the interim order
on 18.03.2009, though belatedly, the Bank is ready and willing
to give an opportunity to the petitioners to wipe out the entire
liability.
4. The learned Counsel for the Bank submits that the
petitioners will have to prove their bonafides by remitting a
substantial portion of the liability immediately and that the
W.P.(C) No.21182 OF 2009
3
balance amount shall be cleared within a reasonable time
thereafter.
5. In the above facts and circumstances, the petitioner is
directed to deposit a sum of Rs. One lakh on or before the 15th
September 2009 and the balance amount shall be paid on or
before the 31st December, 2009. Subject to the above all
coercive proceedings stated as being pursued against the
petitioners shall be kept in abeyance and if any default is
committed by the petitioners in satisfying the liability as above,
the respondent Bank will be at liberty to proceed with further
steps from the stage where it stands now for realisation of the
entire amount in a lump sum.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk