High Court Kerala High Court

Bijoy vs The Authorised Officer on 20 February, 2008

Kerala High Court
Bijoy vs The Authorised Officer on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5983 of 2008(K)


1. BIJOY, S/O.VAREED, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER,
                       ...       Respondent

2. STATE BANK OF INDIA,

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.K.K.CHANDRAN PILLAI,SC,SBI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/02/2008

 O R D E R
                               ANTONY DOMINIC, J.

                 ------------------------------------

                              W.P.(C)  5983 of  2008

                -------------------------------------

                            Dated: February 20, 2008



                                     JUDGMENT

The petitioner against whom proceedings have been initiated

under the Securitization and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002, has approached this

court challenging the whole proceedings when it has reached the

sale of the property, which is scheduled to take place today at 3

p.m.

2. Apart from the submission made by the learned counsel

regarding the possible incorrectness of the liability quantified, the

petitioner is not disputing the liability as such. As far as the

request of the counsel for the petitioner for regularising the account

concerned, it is countered by the learned counsel for the bank on

the ground that once an account is classified as NPA, it may not be

possible to regularise the account. However, the bank does not

object to an instalment facility being granted to the petitioner for

enabling him to discharge the liability that is due.

3. Having regard to the submissions by both sides, I dispose

WP(C) 5983/08

Page numbers

of this writ petition with the following directions:-

Within one week from today, the bank shall furnish a

statement of account to the petitioner indicating the entire liability

to be discharged by the petitioner. Once the statement of account

is received, the petitioner shall make payment of Rs.40,000/-

before 31.3.2008. Subject to such payment, all further proceedings

will stand deferred.

The balance outstanding will be paid by the petitioner in eight equal

monthly instalments commencing from 30.4.2008 and the

subsequent instalments will be payable on or before the 30th of

every succeeding month. Irrespective of the direction granted as

above, petitioner is free to pursue his request with the bank for

regularising the account.

4. It is clarified that in case default is committed, the bank

will be free to continue the action it has already initiated.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-