High Court Kerala High Court

C.Narayanan vs The Urban Co-Operative Bank No. … on 19 November, 2009

Kerala High Court
C.Narayanan vs The Urban Co-Operative Bank No. … on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18057 of 2009(B)


1. C.NARAYANAN, CHERIYIL HOUSE, ELAMKULAM,
                      ...  Petitioner
2. SUBRAMANIAN A,

                        Vs



1. THE URBAN CO-OPERATIVE BANK NO. 1758,
                       ...       Respondent

2. THE DEVELOPMENT OFFICER/AUTHORISED

3. P. RAJAN, KIZHAKKE POOZHIKUTH

                For Petitioner  :SRI.BRIJESH MOHAN

                For Respondent  :SRI.R.RAJESH KORMATH

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

 Dated :19/11/2009

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

                    ------------------------------
                 W.P.(C).No.18057 OF 2009
                    ------------------------------

         Dated this the 19th day of November, 2009


                        J U D G M E N T

———————-

1. Challenge in this writ petition is against Ext.P9 notice

issued by respondents 1 and 2 under Section 13(4) of the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI Act).

Petitioners are inter alia seeking declaration to the effect that

they are having first charge over the property covered under

Ext.P9 and further to declare that the respondents 1 and 2 are

not entitled to proceed against that property. The petitioners

are not the borrowers. They claim right over the property by

virtue of Ext.P2 and P4 decrees passed by the Sub Court,

Manjeri in O.S.No:139/03 and in O.S.No:102/03. Both the suits

are filed by the petitioners against the 3rd respondent herein,

who is the borrower as far as the loan transaction of respondents

1 & 2 is concerned. According to the petitioners even before

passing Ext.P2 and P4 decrees the petitioners there existed

interim orders of attachment against the property, which is now

sought to be proceeded against, as evidenced from Ext.P5 and

P6. Contention of the petitioners based on Ext.P2, P4, P5 and P6

W.P.(C).18057/09-B 2

is that there is a charge created with respect to the property

which is now proceeded against under the SARFAESI Act.

Therefore they claim that the proceedings initiated by the

respondents 1 and 2 cannot be allowed to be continued, without

discharging the rights which is said to have been accrued on the

property in favour of the petitioners by virtue of the above said

decrees as well as orders of attachment.

2. The respondents 1 and 2 in their counter affidavit

stated that the 3rd respondent had availed a loan from the 1st

respondent as early as on 29.8.2000 by creating equitable

mortgage with respect to the property, as evidenced from Ext.R1

(a)- Memorandum of mortgage by deposit of title deed. It is

further stated that Ext.R1(b) is the title deed pertaining to the 3rd

respondent and the original of which is in deposit with the Bank.

3. Going by Ext.P5 and P6 interim orders of attachment

it is noticed that those orders are issued respectively on

9.12.2003 and on 27.8.2003. Ext.P2 and P4 decrees are issued

thereafter. From the above facts it is clear that the mortgage

was created much prior to the date of attachment. On the date

of creation of the equitable mortgage the petitioners could not

claim any charge over the property nor they could effectively

claim any right or interest which has been created on the

property as on that date. Therefore I am of the opinion that the

W.P.(C).18057/09-B 3

claim of the petitioners that the charge created based on the

interim orders of attachment or by virtue of the decrees, can be

enforced against respondents 1 and 2 seems to be highly

misconceived in view of the fact that they have got a clear

charge of mortgage created much prior to those orders. Hence

the challenge raised by the petitioners against the proceedings

initiated at the instance of respondents 1 and 2 is totally

unsustainable. Therefore the writ petition deserves no merit and

the same is liable to be dismissed.

4. However it is made clear that dismissal of this writ

petition will not prejudice rights if any available to the

petitioners to proceed against any receipt of the sale in excess of

the amount due to the Bank, under the SARFAESI Act by

invoking appropriate remedies before appropriate forum.

C.K.ABDUL REHIM, JUDGE.

okb