High Court Kerala High Court

C.Jose vs The Federal Bank Ltd. on 17 September, 2010

Kerala High Court
C.Jose vs The Federal Bank Ltd. on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18540 of 2010(N)


1. C.JOSE,S/O.CHELLAPPAN NADAR,
                      ...  Petitioner

                        Vs



1. THE FEDERAL BANK LTD., REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

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

 Dated :17/09/2010

 O R D E R
                         C.K.ABDUL REHIM, J
                  ---------------------------
                     W.P(C) No.18540 of 2010-N
            Dated----------------------------2010.
                   this the 17th day of September,

                           J U D G M E N T

The petitioner, who is a Police Constable, had availed a

housing loan from the respondent Bank to the tune of

Rs.2,00,000/-, during the year 2006. The challenge in this writ

petition is against steps taken under the Securitization and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 (SARFAESI Act). Consequent to default committed

in repaying the loan, properties which are the secured assets were

taken over possession by the respondent Bank, invoking provisions

contained under Section 14(1) of the Act, by approaching the Chief

Judicial Magistrate Court. Ext.P2 is the order issued by the Chief

Judicial Magistrate in this regard. It is contended by the petitioner

that when the matter was pending disposal before the C.J.M Court,

the petitioner had effected payment of a sum of Rs.29,000/-, in

view of direction issued by that Court. But thereafter he could not

make payment of the balance, due to serious illness affected to him,

in between. It is stated that the petitioner’s son is also undergoing

W.P(C) No.18540 of 2010-N 2

treatment with respect to some illness.

2. At the time when this writ petition was moved, on the

basis of compliant raised by the petitioner that the respondents are

not even permitting to take the study materials as well as school

uniforms of the petitioner’s daughter from the house which was

dispossessed, an interim direction was issued by this Court and

those articles were handed over to the petitioner. This Court further

directed payment of an amount of Rs.30,000/-, which the petitioner

had already remitted. It is further submitted that on 24.7.2010 he

had effected payment of a further sum of Rs.20,000/-.

3. Eventhough various contentions are raised, learned

counsel for the petitioner sought indulgence of this Court in

directing to permit regularisation of the loan account, conceding

that the petitioner is relinquishing all his challenge against the

proceedings and that he is not intending to resort to any statutory

remedies available against the proceedings.

4. Considering the fact that the proceedings initiated under

the SARFAESI Act has reached a stage that the Bank had taken over

possession of the property, and also considering the fact that there

was no effective challenge raised by the petitioner during the course

W.P(C) No.18540 of 2010-N 3

of the proceedings by invoking any of the statutory remedies

available, I am of the opinion that interference on merits is not at all

proper. However learned counsel for petitioner submitted that he is

ready and willing to pay off the entire amount in default within a

short time and further to make payment of future monthly

instalments without any default. He also prays for indulgence in

permitting re-occupation of the house for residence of his family.

Eventhough interference on merits is not desirable, I am inclined to

consider such requests on the basis of equity.

5. In the result, the writ petition is disposed of directing the

petitioner to make payment of the entire defaulted amounts

outstanding within a period of two weeks from today. On payment

of such amounts, the respondent Bank shall permit the petitioner to

continue payment of future monthly instalments in terms of the

original loan agreement.

6. It is further directed that on regularisation of the loan

account as directed above, petitioner shall be permitted to occupy

the property only for the purpose of residence of himself and his

family, without prejudice to the legal possession being retained by

the respondent Bank and without prejudice to the rights of the

W.P(C) No.18540 of 2010-N 4

respondents to evict such occupation without recourse to any legal

proceedings, if necessary with police assistance.

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

of any of the instalments in future, the respondent Bank will be free

to proceed with further steps for sale of the immovable property by

evicting the petitioner, if necessary with police assistance, for which

necessary assistance shall be rendered by the Station House Officer

having jurisdiction in the area.

8. It is also made clear that the above relief is granted

subject to the condition that the petitioner is precluded from raising

any subsequent challenge against any proceedings on the issue.

C.K.ABDUL REHIM
JUDGE

ab