High Court Kerala High Court

Betty Joseph vs The Authorised Officer on 2 December, 2009

Kerala High Court
Betty Joseph vs The Authorised Officer on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34171 of 2009(N)


1. BETTY JOSEPH, PROPRIETOR,
                      ...  Petitioner
2. DEEPTHY BETTY, W/O.BETTY JOSEPH,

                        Vs



1. THE AUTHORISED OFFICER
                       ...       Respondent

2. BRANCH MANAGER,

3. CHIEF MANAGER, UCO BANK,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  :SRI.GEORGE KARITHANAM VARGHESE

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

 Dated :02/12/2009

 O R D E R
                 C.K. ABDUL REHIM, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 34171 of 2009
                                   &
                 W.P.(C)No. 34172 of 2009
              - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 2nd day of December, 2009

                        J U D G M E N T

1. These two writ petitions are filed by partners of

two sister concerns. Challenge in both the cases are

against proceedings initiated by the respondent Bank under

the provisions of the Securitization and Reconstruction of

Financial Assets and Enforcement of Security Interest Act,

2002 (SARFAESI Act). The respondents have already took

steps as provided under Section 13 (4) and further steps

have now been proceeded for sale of the secured assets and

also to take physical possession of the properties invoking

Section 14 (1) of the Act. According to the petitioners they

have approached the respondent Bank making certain offer

for ‘One Time Settlement’/’Compromise Settlement’. But

the Bank has not accepted such offer since the amount

W.P.(C)No. 34171 of 2009
&
W.P.(C)No. 34172 of 2009
-2-

promised are not agreeable. The petitioners were advised to

improve their offer.

2. Heard, standing counsel appearing for the

respondents. It is submitted that with respect to the loan

covered under W.P.(C) 34172/2009, steps for sale of the

secured assets was initiated as early in the year 2008, and

the 1st petitioner along with another partner had

approached this court in W.P.(C) No.35127/2008.

Eventhough this court has shown indulgence in restraining

coercive steps on condition of payment of a part of the

arrears, the petitioners have not chosen to avail the benefit

granted therein. There is a specific reservation made in the

judgment of the said writ petition, enabling the respondents

to proceed with further steps on failure to make payment of

the amount stipulated therein.

3. Under such circumstances the respondents

contended that W.P.(C) No.34172/2009 is not at all

sustainable. Further it is contended that in both the cases

W.P.(C)No. 34171 of 2009
&
W.P.(C)No. 34172 of 2009
-3-

the proposal for compromise settlement has already been

rejected and intimations were issued to the petitioners to

the effect that the Bank is not agreeable to accept such

offer.

4. Learned counsel for the petitioners submitted that

after filing of the writ petitions the petitioners have

approached the respondent Bank with fresh offers for

compromise settlement, enhancing the settlement offers. It

is also submitted that in order to show bonafides, an

amount of Rs.25 lakhs was remitted in a non-lien account of

one of the relatives of the petitioners. Learned standing

counsel submitted that he has no instruction regarding

receipt of any such proposal and it is further stated that

deposit of any amount in Bank Account of a person who is

neither a borrower nor a guarantor cannot be taken as part

payment made in pursuance of an offer for settlement.

5. Having considered facts and circumstances of the

cases and submissions on both sides, I am of the opinion

W.P.(C)No. 34171 of 2009
&
W.P.(C)No. 34172 of 2009
-4-

that it is for the petitioners to pursue their remedies before

the authorities of the respondent Bank, with respect to

compromise settlement of the loan account. This court

while exercising jurisdiction under Article 226 is not

supposed to enter upon any such negotiations regarding

any of the aspects. Nor this court can consider pendency of

any such negotiations regarding compromise settlement, as

a ground to interfere with proceedings initiated under the

SARFAESI Act. It is for the petitioners to approach the

authorities of the respondent Bank with reasonable offer

and also with deposit of reasonable amount in order to show

their bonafides.

6. However, since it is submitted that as such there

is no sale proclaimed with respect to the properties, I am

inclined to show indulgence to restrain the respondents

from taking any further coercive steps for a reasonable

period in order to facilitate the petitioners to make such

approach as stated above. Therefore the writ petitions are

W.P.(C)No. 34171 of 2009
&
W.P.(C)No. 34172 of 2009
-5-

disposed of directing the respondents to keep in abeyance

all further coercive steps with respect to sale or with

respect to take over of actual possession of the immovable

properties for a period of one month from today, in order to

facilitate the petitioners to approach the appropriate

authorities persuing ‘One Time Settlement’/Compromise

Settlement’, provided the petitioners makes appropriate

offers regarding such settlement within a period of two

weeks from today.

C.K. ABDUL REHIM
JUDGE

shg/