High Court Kerala High Court

Dr.Valsamma Balan vs Chief Manager/Authorized … on 2 November, 2009

Kerala High Court
Dr.Valsamma Balan vs Chief Manager/Authorized … on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30955 of 2009(L)


1. DR.VALSAMMA BALAN
                      ...  Petitioner

                        Vs



1. CHIEF MANAGER/AUTHORIZED OFFICER
                       ...       Respondent

2. BRANCH MANAGER

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  : No Appearance

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

 Dated :02/11/2009

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

                    ------------------------------
                 W.P.(C).No.30955 OF 2009
                    ------------------------------

          Dated this the 2nd day of November, 2009


                        J U D G M E N T

———————-

1. Challenge in this writ petition is against proceedings

initiated by the respondents under the provisions of the

Securitisation and Reconstruction of Financial Assets and

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

Consequent to default committed in repayment of a housing loan

availed by the petitioner from the 2nd respondent Bank,

proceedings against the secured assets have been initiated. The

respondents have issued Ext.P1 notice under Section 13(4) of the

Act taking over possession of the property. According to the

petitioner the repayment period is 15 years from 2005. It is

submitted that the default in repayment on a regular basis

happened only due to some unforeseen financial stringencies.

The petitioner expressed her willingness to pay off the arrears

within a short time to regularise the loan account. According to

the petitioner eventhough the Bank was approached with such a

proposal, the same was not acceded to. Hence the writ petition

is filed.

2. Heard standing counsel appearing for respondent

W.P.(C).30955/09-L 2

Bank, who on the basis of instructions submitted that, the loan in

question was availed in 2005 and there was failure on the part of

the petitioner in proper utilisation of the loan amount for

constructing the residential house as per the proposed plan. It is

submitted that the total amount outstanding in the loan account

will be about Rs.8 lakhs. It is further submitted that the

defaulted installments along with interest and expenses itself

will be Rs.2,51,000/- as on date. The Bank is not favouring any

extension of time to the petitioner to regularise the account.

3. Having considered submission on both sides and facts

and circumstances of the case, I am of the opinion that the

petitioner can be given a chance to regularise the account within

a short period by paying the defaulted installments.

4. Hence the writ petition is disposed of directing the

petitioner to make payment of the amounts pertaining to the

defaulted installments, along with overdue interest and expenses

if any liable, in 4 (four) equal monthly installments starting from

15.12.2009 and on or before any of the 15th day of the three

succeeding months. The petitioner shall also continue payment

of the regular installments due from the month of December

2009 onwards along with the above said payments.

5. In case the account is regularised through payments

as directed above, the respondent Bank shall permit the

W.P.(C).30955/09-L 3

petitioner to continue repayment as per the original schedule.

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

payment of any of the installments as stipulated above, the

respondents will be at liberty to proceed with further steps

pursuant to the notices already issued and on such event the

petitioner will be precluded from raising any further challenge

against proceedings either before this court or before any other

forum.

C.K.ABDUL REHIM, JUDGE.

okb