High Court Kerala High Court

Avarankutty vs The Authorised Officer on 15 February, 2010

Kerala High Court
Avarankutty vs The Authorised Officer on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4249 of 2010(E)


1. AVARANKUTTY, S/O.AHAMED
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER
                       ...       Respondent

2. THE BRANCH MANAGER

3. JAMSHID N NALAKATH,PROPRIETOR "OCTAVE

4. SALULUDEEN NALAKATH, S/O.N.MOHAMMED

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

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

 Dated :15/02/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                    ---------------------------
                        W.P(C) No. 4249 of 2010-E
                   ----------------------------
              Dated this the 15th day of February, 2010.

                            J U D G M E N T

The petitioner is before this Court challenging the steps taken

by the respondent bank invoking the machinery under the SARFAESI

Act in respect of the amount stated as due under the loan

transaction.

2. The learned counsel for the petitioner submits that the

petitioner has made other alternate arrangements to clear the entire

liability and that the same might be permitted to be cleared by way

of reasonable monthly instalments.

3. The learned counsel for the respondent bank submits on

instructions that a sum of Rs.7,27,978/- is due in respect of one

loan transaction and a similar sum of Rs.7,63,515/- is due in

respect of the another loan. After considering the submissions

made from either side, the petitioner is directed to deposit a sum of

Rs.5 lakhs within one month and the balance amount shall be

cleared by way of `five’ equal monthly instalments; the first of which

W.P(C) No. 4249 of 2010-E 2

shall be effected on or before the 15th of April 2010; to be followed

by similar instalments to be effected on or before the 15th of the

succeeding months. It is made clear that, if any default is

committed by the petitioner in satisfying the due amount as above,

it will open to the bank, to proceed with appropriate steps for

realisation of the entire amount in a lump sum.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE

ab