High Court Kerala High Court

K.B.Baburajan vs State Bank Of India on 21 November, 2007

Kerala High Court
K.B.Baburajan vs State Bank Of India on 21 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30386 of 2007(P)


1. K.B.BABURAJAN, KRISHNANJALI BUILDING
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA, REPRESENTED BY THE]
                       ...       Respondent

2. STATE BANK OF INDIA, VARANAPILLY BRANCH

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/11/2007

 O R D E R
                   ANTONY DOMINIC, J
                        -------------------
                    W.P.(C).30386/2007
                        --------------------
         Dated this the 21st day of November, 2007

                        JUDGMENT

The challenge in this writ petition is against the

proceedings initiated under the Secrutisation and

Reconstruction of Financial Assets and Enforcement of

Security Interest Act. It is stated that since 2005, default

has been committed by the petitioner and now the liability

is more than 2.28 Lakhs. In view of the consistent default,

proceedings were initiated by the Bank under the Act and

after issuing necessary notices, the Bank had obtained an

order under Section 14 of the Act. Presently the Bank is

proposing to take possession of the property and is

proceeding for its sale for realization of the debt and it is

at that stage this writ petition has been filed.

2. On hearing the counsel on either side and going

through he pleadings, I am satisfied that the petitioner

has not made out any case warranting interference on

merits. However, the petitioner may discharge his

liability by remitting Rs.75,000/- within one month from

W.P.(C).30386/2007
2

today in which further proceedings will be deferred by

the Bank. The balance amount will also be paid by the

petitioner in four equal monthly instalments commencing

from 1st January, 2008 and subsequent instalments

payable on the 1st of every of succeeding month. Subject

to the payments as above, the impugned proceedings will

be deferred. In case, the petitioner commits default in

remitting any one the instalments, Bank will be free to

proceed the sale without further notice.

Writ petition is disposed of as above.

ANTONY DOMINIC
Judge

mrcs