High Court Kerala High Court

D.Vijayakumar vs The Trivandrum District on 20 May, 2010

Kerala High Court
D.Vijayakumar vs The Trivandrum District on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15456 of 2010(F)


1. D.VIJAYAKUMAR, S/O. DASAN, AGED 51,
                      ...  Petitioner

                        Vs



1. THE TRIVANDRUM DISTRICT
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :20/05/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                   ---------------------------
                        W.P(C) No. 15456 of 2010-F
                  ----------------------------
                Dated this the 20th day of May, 2010.

                             J U D G M E N T

The petitioner is challenging the steps taken by the

respondent Bank invoking the power and machinery under the

SARFAESI Act, so as to realise the amount stated as due under the

loan transaction. Many a contention has been raised in the Writ

Petition, including that the property is an ‘agricultural land’; by

virtue of which, it is not liable to be proceeded against as exempted

under Section 31(i) of the Act.

2. The learned counsel for the petitioner submits that

default was never wilful, but because of some frustrating pecuniary

circumstances, which made the petitioner to lose his base and hence

is constrained to approach this Court. It is also stated that the

petitioner, neither does intend to press any of the grounds raised in

the Writ Petition, as to the sustainability of the steps taken by the

respondent Bank nor does propose to avail the statutory remedy by

approaching the Debt Recovery Tribunal and that the only prayer

before this Court is to extend maximum leniency, so as to enable

W.P(C) No. 15456 of 2010-F 2

the petitioner to wipe of the entire liability in a phased manner.

3. Heard the learned counsel for the Bank as well, who

submits on instructions, that as on date, a total sum of nearly

Rs.3.35 lakhs is due from the petitioner.

4. Considering the particular facts and circumstances as

above, the petitioner is permitted to clear the liability by way of ‘ten’

equal monthly instalments; the first of which shall be effected on or

before the 15th of June, 2010; to be followed by similar instalments

to be effected on or before the 15th of the succeeding months.

Subject to this, all further coercive steps being pursued against the

petitioner shall be kept in abeyance. It is made clear that, if any

default is committed in satisfying the due amount as above, it is

open to the respondents, to proceed with appropriate steps in

accordance with law, for realisation of the entire amount in a lump

sum, from the stage where it stands now.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE

ab

W.P(C) No. 15456 of 2010-F 3