High Court Kerala High Court

C.P.Mohammad Kutty vs The Board Of Directors on 2 July, 2008

Kerala High Court
C.P.Mohammad Kutty vs The Board Of Directors on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19777 of 2008(D)


1. C.P.MOHAMMAD KUTTY, S/O.C.P.MOIDEEN,
                      ...  Petitioner

                        Vs



1. THE BOARD OF DIRECTORS, CATHOLIC SYRIAN
                       ...       Respondent

2. THE BRANCH MANAGER, CATHOLIC SYRIAN

3. CATHOLIC SYRIAN BANK LIMITED,

4. RECOVERY OFFICER, DEBT RECOVERY

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :02/07/2008

 O R D E R
            THOTTATHIL B. RADHAKRISHNAN, J.
        ----------------------------------------------------------------
                  W.P.(C) NO.19777 OF 2008(D)
        ----------------------------------------------------------------
               Dated this the 2nd day of July, 2008

                            J U D G M E N T

The third respondent is a scheduled bank. The first

respondent is its Board of Directors and the second respondent is

the Branch Manager of one of its Branches.

2. The Bank has resorted to recovery under the RDB Act.

The petitioner/debtor thereunder seeks to avoid the sale of the

attached property. His plea is that there was a settlement between

parties, however that, he could not comply with the conditions

therein and that, as of now, he is prepared to pay the amounts

covered by the settlement, if the Board of Directors of the Bank is

willing to consider his request for such reliefs.

3. The learned counsel for the bank points out that the

recovery order was not subjected to any appeal and it, having

become final, it is impermissible for the petitioner to seek

intervention of this Court in writ jurisdiction. It is urged that the

W.P.(C) No.19777/2008

– 2 –

conduct of the petitioner, by itself, does not inspire confidence to

generate any further ameliorative steps from the bank by way of

consideration of any request, particularly, because that the

understanding reached at about two years ago was not acted

upon by the petitioner. It is also pointed out that if the petitioner

has any bonafide stand, he can move the appropriate authority

under the RDB Act for further enlargement of time. It is also

specifically pointed out that a writ may not be issued as bank is

not ‘state’ for the purpose of Article 12 of the Constitution of

India, at any rate, when the transaction is in the realm of private

contract between the lender and debtor.

4. The objections of the bank are quite unsustainable and

the adjournment of the case on the previous day was only to

ascertain the dues of the petitioner. In that regard, the bank was

asked as to whether it would consider the request of the

petitioner, if he is ready to pay off an amount of Rs.15 lakhs for

averting the sale, as of now. However, this is not acceptable to

the bank, as is represented through its learned counsel.

W.P.(C) No.19777/2008

– 3 –

In the result, this writ petition fails and the same is

accordingly dismissed without prejudice to the rights of the

petitioner and leaving open all the contentions of the writ

petitioner and the bank.

Sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

skr/3-7-08

// True copy //

P.A. to Judge.