High Court Kerala High Court

Ashok Kumar. B. vs State Bank Of Travancore on 20 March, 2009

Kerala High Court
Ashok Kumar. B. vs State Bank Of Travancore on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8916 of 2009(O)


1. ASHOK KUMAR. B., S/O.BHASKARAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :20/03/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                      W.P.(C) NO. 8916 OF 2009 O
               ------------------------------------------------------
                     Dated this the 20th March, 2009


                                  JUDGMENT

The first judgment debtor in O.S.No.2 of 2006, on the file of

the Court of the Subordinate Judge of Pala is the petitioner herein.

A housing loan was taken by the petitioner from the State Bank of

Travancore, Poovarani Branch. There were default in payment. The

suit was filed for recovery of the decree amount. A decree was

passed on 24.2.2007. The decree amount was not paid by the

petitioner. Execution proceedings were initiated. At that juncture, he

filed W.P.(C) No.18567 of 2008, praying to grant instalment facilities

to pay the decree amount. That was declined as per the judgment

dated 20.6.2008 in W.P. (C) No.18567 of 2008. It is stated that after

the disposal of W.P. (C) No.18567 of 2008, the judgment debtor

paid an amount of Rs.2,50,000/-. Accordingly, the sale was

adjourned. Again the petitioner approached this Court in W.P.(C)

No.30651 of 2008, when the property was about to be sold. This

Court disposed of that Writ Petition by the judgment dated

21.10.2008 and the petitioner was granted four months’ time. The

W.P.(C) NO.8916 OF 2009

:: 2 ::

sale was directed to be adjourned for a period of four months. Even

though a facility to discharge the decree debt was granted by this

Court, it is stated that no amount was paid.

2. The immovable property belonging to the petitioner is now

brought to sale. The sale is to take place today. This Writ Petition

is filed on 18.3.2009, praying that the petitioner may be granted two

months’ time to discharge the decree debt.

3. Learned counsel for the petitioner submitted that the

petitioner may be granted, as a last resort, a breathing time to pay

the decree debt. It is submitted that even though four months’ time

was granted by this Court earlier, the petitioner could not pay off the

decree debt in spite of all his best efforts. The prayer for granting

time is opposed by the learned counsel appearing for the respondent

Bank. It is submitted by the counsel appearing for the respondent

that there is no bona fide in the request made by the petitioner. He

also submitted that the petitioner has sold the property to the second

defendant and, therefore, he was impleaded as a party in the suit.

The third defendant was impleaded as he had filed a suit for specific

W.P.(C) NO.8916 OF 2009

:: 3 ::

performance in respect of the property against the second defendant

as well as the petitioner. The submission made by the decree holder

is that the petitioner does not deserve any indulgence at this point of

time. The submission made by the decree holder is not without

substance. The petitioner is guilty of laches. In spite of the

opportunity granted by this Court, he did not pay off the decree debt.

However, the fact remains that it is his residential property that is

sought to be sold and now, as a last resort, the petitioner prays for

two months’ time to pay off the entire decree debt. In the facts and

circumstances of the case, I am inclined to grant a breathing time to

the petitioner to pay off the decree debt.

Accordingly, the Writ Petition is disposed of as follows:

a) The petitioner shall pay a sum of Rs.One lakh to the decree

holder Bank on or before 30.4.2009.

b) The balance decree amount shall be paid by the petitioner on

or before 31.5.2009.

W.P.(C) NO.8916 OF 2009

:: 4 ::

c) If the petitioner fails to pay any of the instalments as

mentioned above, the property shall be sold forthwith by the

executing court on the same sale proclamation. The petitioner

waives the right to have a fresh proclamation.

d) The execution proceedings shall be kept in abeyance till

31.5.2009. However, if the first instalment of Rs.One lakh is

not paid, the decree holder will be entitled to move the

executing court for proceeding with the sale even before

31.5.2009.

(K.T.SANKARAN)
Judge

ahz/