IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37051 of 2008(J)
1. C.NARAYANAN, AGED 64 YEARS,
... Petitioner
Vs
1. MALAPPURAM DISTRICT CO-OPERATIVE BANK
... Respondent
For Petitioner :SRI.C.KHALID
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/12/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.37051 OF 2008
-------------------------------------------
Dated this the 16th day of December, 2008
JUDGMENT
Notice to the respondent dispensed with preserving its
right to move for review of this judgment, if aggrieved.
The plea of the petitioner, a debtor of the respondent, is
that the SARFAESI Act proceedings on account of non payment
of a loan is being carried out against an item of property, which,
according to him, has a market value of Rs.70 lakhs, however,
that the bank had undervalued it at Rs.7.25 lakhs. The petitioner
is stated to be bedridden and is under treatment. Whatever that
be, outstandings due as evidenced by Ext.P2 could be easily
satisfied rather than have the property put to sale provided the
petitioner makes appropriate and prompt effort. Under such
circumstances, it is directed that if the petitioner provides the
entire fund covered by Ext.P2 and accruals thereon, evenby
finding appropriate purchaser for that property, the bank will
permit the entire amounts to be paid into and if the entire
WPC.37051/08
Page numbers
amounts are paid, the property will be released. Let this be done
before 15.3.2009, as last chance. All other issues are left open.
The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.