High Court Kerala High Court

K.O. Thomas vs State Bank Of Travancore on 25 November, 2008

Kerala High Court
K.O. Thomas vs State Bank Of Travancore on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30748 of 2008(I)


1. K.O. THOMAS, S/O OUSEPH, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. AUTHORISED OFFICER AND CHIEF

3. UNION OF INDIA,

                For Petitioner  :SRI.P.SAM ZACHARIAH

                For Respondent  :SRI.K.S.DILIP

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/11/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.30748 of 2008-I

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 25th day of November, 2008.

                     JUDGMENT

1.This writ petition was filed on the plea that the

account which has been treated as a non-

performing asset and was classified in terms of

the RBI norms, was not one available for such

classification and the resultant action under

Section 13(2) of the SARFAESI Act is without

jurisdiction.

2.Later, I.A.14626/2008 was allowed without

prejudice to the contentions of the bank, thereby

permitting the petitioner to urge a further plea

by way of amendment, that the impugned

dispossession is invalid on account of infraction

of the statutory rule requiring publication of

WP(C)30748/08 -: 2 :-

notice in English and in vernacular languages in

newspapers.

3.While granting interim relief at the time of

admission, on 3-11-2008, the petitioner was

required to deposit an amount of Rs.10 lakhs

within a period of two weeks as against the total

amount of more than Rs.1.25 crores due to the

bank. The plea of the petitioner is that the

property is worth more than Rs.13 crores. Yet,

not a pie was paid in terms of that interim

order. I.A.No.14670/08 was filed seeking

enlargement of time to make deposit. The ground

projected was that had he gone to the DRT, the

time for instituting the securitisation

application in terms of Section 17 of the

SARFAESI Act would not have run out by now. That

plea was repelled as per the order dated 18-11-

2008 on I.A.No.14670/08 and a last opportunity

was granted by extending the period by another

week. Yet, no remittance is made.

WP(C)30748/08 -: 3 :-

4.The learned counsel for the petitioner states

that the securitisation application was argued

before the DRT and the Tribunal appears to have

been persuaded by the applicant, to grant a

decision in his favour, however that the Tribunal

was reluctant to issue any interlocutory order

because of the pendency of this writ petition and

the interim order issued by this Court.

Obviously, the Tribunal could not have issued any

interlocutory order on the face of the

interdictory order, as issued by this Court, the

superior authority, that governs the parties. The

Tribunal was, therefore, justified in not issuing

any interim order.

5.Now, the learned counsel for the petitioner,

after making an attempt to canvass an argument on

the basis of Rule 8 of the Security Enforcement

Rules, ultimately, sought an opportunity to have

the matter decided on merits by the DRT rather

than face the consequences of a final verdict

being handed down by this Court on the merits of

WP(C)30748/08 -: 4 :-

the contentions in law. It would not be much of

an effort to decide on the plea raised by the

petitioner but in deference to the learned

counsel, I propose to desist from answering the

legal issues raised.

6.The question now would be as to whether the

petitioner has to be permitted to leave without

remitting the amounts covered by the interim

order after having enjoyed that interim order

from 3-11-2008. I am clear in my mind that he is

not to be.

Under such circumstances, it is ordered that

unless the petitioner remits the amount of Rs.10

lacks on or before 28-11-2008, the DRT shall not

pass any interlocutory order in favour of the

petitioner. It is clarified that this condition

would not, in any manner, stand in the way of the

Tribunal in its decision-making process that may

lead to the final order on the securitisation

application. All other issues are left open to be

WP(C)30748/08 -: 5 :-

agitated before the DRT. This writ petition is

ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/251108