High Court Kerala High Court

Beerankutty vs Tirur Urban Co-Operative Bank Ltd on 15 September, 2010

Kerala High Court
Beerankutty vs Tirur Urban Co-Operative Bank Ltd on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26306 of 2010(K)


1. BEERANKUTTY, AGED 50,
                      ...  Petitioner

                        Vs



1. TIRUR URBAN CO-OPERATIVE BANK LTD.
                       ...       Respondent

2. DISTRICT COLLECTOR,

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :SRI.DEVAPRASANTH.P.J.

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :15/09/2010

 O R D E R
                      C.K.ABDUL REHIM, J.

                     W.P.C.NO.26306 of 2010

           Dated this the 15th day of September 2010

                         J U D G M E N T

The petitioner is approaching this Court aggrieved by Ext.P3

order passed by the Chief Judicial Magistrate Court, Manjeri in a

proceedings initiated under Section 14(1) of the Securitisation

and Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 (hereinafter referred to as the

SARFAESI Act). It is noticed that on an earlier occasion when

proceedings under the SARFAESI Act was initiated by the 1st

respondent for realising amounts due under the loan account, the

petitioner had approached this Court. Ext.P1 is the judgment

passed in W.P.C.No.16123 of 2009. By way of indulgence, this

Court permitted the petitioner to clear payment of the entire

outstanding liability, in six equal monthly instalments starting

from 10/09/2009 onwards. It is conceded by the petitioner that

after making payment of an amount of Rs.3,00,000/- on

10/05/2010 and Rs.1,35,000/- on 11/5/2010, the petitioner

W.P.C.No.26306/10 2

defaulted further payments. Now the immovable property, which

is the secured asset, was ordered to be taken possession by the

Chief Judicial Magistrate Court, by appointing an Advocate

Commissioner. The only relief sought for by the petitioner is for

a direction to keep in abeyance coercive steps and to permit to

pay off the balance amount within a short time.

2. It is noticed that when the petitioner approached this

Court on the earlier occasion, inspite of the fact that interference

was not possible, invoking the equity jurisdiction the petitioner

was permitted to pay off the liability. It is highly improper for

this Court to have a further exercise of indulgence, when it is

evident that the petitioner had failed to comply with the

conditions stipulated. Learned counsel appearing for the 1st

respondent Bank submitted that the net balance outstanding will

be around Rs.4.75 lakhs. It is conceded that if the petitioner

makes payment of the said amount immediately, the proceedings

now initiated before the CJM can be withdrawn.

3. As stated above, a further interference in the matter is

not at all desirable. However, considering the submission of the

petitioner that substantial payments had been effected after

W.P.C.No.26306/10 3

Ext.P1 judgment, and also considering undertaking made by the

petitioner for payment of the entire balance within a short period,

I am inclined to grant one more chance to the petitioner to clear

off the entire liability, in order to save the immovable property

from being sold.

4. In the result, the petitioner is granted two month’s

time to pay off the entire balance in two equal monthly

instalments falling due on or before 15/10/2010 and on or before

15/11/2010.

5. It is made clear that on the event of default in

payment of any of the instalments, the respondents will be free

to proceed with further steps pursuant to the order of the CJM

issued under Ext.P5. It is also made clear that the petitioner is

totally prevented from raising any subsequent challenge on the

event of failure to make payment of the amount as per the

stipulations contained herein.





                                     (C.K.ABDUL REHIM, JUDGE)
jsr
            // True Copy//        PA to Judge

W.P.C.No.26306/10    4

W.P.C.No.26306/10    5

W.P.C.No.26306/10    6

W.P.C.No.26306/10    7