High Court Kerala High Court

Balakrishna Menon vs Sbi on 5 November, 2009

Kerala High Court
Balakrishna Menon vs Sbi on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1818 of 2009(B)



1. BALAKRISHNA MENON
                      ...  Petitioner

                        Vs

1. SBI
                       ...       Respondent

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :05/11/2009

 O R D E R
              S.R.Bannurmath, C.J. & A.K. Basheer, J.
                  ------------------------------------------
                         W.A. No.1818 of 2009
                  ------------------------------------------
              Dated this the 5th day of November, 2009

                             JUDGMENT

S.R.Bannurmath, C.J.

The appellant/petitioner aggrieved by the order of the

learned Single Judge dated 6th April, 2009 in W.P.(C) No.11275 of

2009, has approached this Court in the present writ appeal.

2. The property belonging to the appellant was alleged

to be sold in favour of the third respondent and thereafter there arose

a dispute between the parties as to the transaction. It is also

contended that the third respondent has executed an agreement for

resale in favour of the appellant also which is the subject matter of

dispute between the parties. Be that as it may, it is not in dispute

that the third respondent has mortgaged the property to the Bank for

the purpose of availing the loan and on committing default recovery

proceedings were initiated by the Bank which was challenged by the

petitioner before this Court in the writ petition.

W.A.No.1818 of 2009

– 2 –

3. The learned Single Judge dismissed the writ petition

on the ground that the petitioner does not have any legal right to

compel the first respondent Bank to receive the amount from him as

against the amounts due from the third respondent on the ground

that there exists no contract between the appellant and the Bank.

4. During the pendency of the writ appeal, initially, on

27.8.2009 the third respondent undertook before this Court to clear

the loan. But as he was not able to do the same, the appellant herein

paid the initial amount of Rupees five lakhs which is acknowledged

by the Bank. Now the appellant has undertaken before us to pay off

the entire balance due to the first respondent Bank within 15 days

from today.

5. In view of the offer made by the appellant to clear the

entire balance, learned counsel for the first respondent Bank states

that so far as the Bank is concerned, if the payment is made it will

have nothing to do further with the property in dispute. Of course,

this clearance of loan by the appellant will be subject to the litigation

pending between the parties which has to be fought by them

W.A.No.1818 of 2009

– 3 –

independently. On such payment, the Bank shall produce the title

deeds in deposit before the civil court where the dispute between the

appellant and third respondent is pending. It is further made clear

that if the appellant fails to clear the entire loan transaction, the Bank

will be at liberty to proceed with the recovery proceedings.

Subject to the above observations, the writ appeal is

disposed of.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns/vku