High Court Kerala High Court

K.Thankamma vs The Federal Bank Ltd on 7 August, 2009

Kerala High Court
K.Thankamma vs The Federal Bank Ltd on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30363 of 2008(M)


1. K.THANKAMMA, SISIRAM, VELLALIMBU VEEDU,
                      ...  Petitioner

                        Vs



1. THE FEDERAL BANK LTD.,
                       ...       Respondent

2. SENIOR MANAGER, THE FEDERAL BANK LTD.,

3. JYOTHIKUMAR V., JYOTHI BHAVAN,

4. J.S. PADMA BAI,JYOTHI BHAVAN,

                For Petitioner  :SRI.P.K.NIJOY

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

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

 Dated :07/08/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 30363 of 2008
                     ~~~~~~~~~~~~~~~~~~~~~~~
                Dated, this the 7th day of August, 2009

                               JUDGMENT

The petitioner has approached this Court, with some what a

strange relief prayed for on behalf of her son, who stood as a guarantor

in connection with the loan transaction availed by the 3rd respondent

from the first respondent Bank. The prayers of the petitioner are; that

the property belonging to the petitioner’s son, over which the security

interest was created, shall not be proceeded against and that the Bank

might be directed to proceed against the 3rd respondent/principal debtor

and 4th respondent – co-obligant.

2. Prima facie it appears that, the idea and understanding of the

petitioner as to the scope of challenge, is wrong and misconceived,

primarily for the reason that, Sub Section 11 of Section 13 of the

SARFAESI Act clearly stipulates that, without prejudice to the rights

conferred on the secured creditor, the secured creditor shall be entitled

to proceed against the guarantors or sell the pledged assets without

first taking any of the measures specified in clauses (a) to (d) of Sub

section (4) in relation to the secured assets under this Act.

3. This being the position, the prayer of the petitioner to direct the

Bank to proceed against the principal borrower and his assets before

proceeding against the guarantors is not correct or sustainable. Yet

WP (C) No. 30363 of 2008a
: 2 :

another aspect to be noted is that, the petitioner is admittedly not a

guarantor to the loan transaction. So also, it is not the petitioner’s

property, over which the security interest has been created while

availing the loan. The petitioner also does not have a case that the

proceedings taken by the Bank against the property belonging to her

son have been sought to be challenged on the basis of ‘any power of

attorney’ executed by the son. In other words, the petitioner is a

stranger to the transaction in question and hence the petitioner does

not have any ‘locus standi’ to file the present Writ Petition.

The Writ Petition fails and it is dismissed accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd