High Court Kerala High Court

Kunhimohammad vs State Bank Of India on 14 November, 2008

Kerala High Court
Kunhimohammad vs State Bank Of India on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33437 of 2008(E)


1. KUNHIMOHAMMAD, S/O. UNNIMOIDEEN,
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA, REGIONAL BUSINESS
                       ...       Respondent

2. THE STATE BANK OF INDIA,

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/11/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.33437 OF 2008
                   -------------------------------------------
            Dated this the 14th day of November, 2008


                               JUDGMENT

The petitioner availed a loan for a commercial purpose,

defaulted repayment and did not reply to notice under Section

13 (2) of the SARFAESI Act by raising any objection. His only

request is for a facility to pay off the outstandings in instalments

and avert further action following Exts.P2 and P3, issued under

Section 13 (4) of the SARFAESI Act.

Having not pointed out any jurisdictional error or legal

infirmity in the impugned proceedings and being satisfied that

there is no such error or infirmity, this writ petition is ordered

directing that if the petitioner remits an amount of Rs.1.50 lakhs

within three weeks and continues to remit the entire remaining

portion, including accruals, in four equal monthly instalments,

payable on or before the last working day of every month

commencing from December, 2008, the impugned distress action

will be deferred and ultimately dropped. However, if there is

WPC.33437/08

Page numbers

default in remitting any of the amounts as aforesaid, the benefit

of this judgment shall stand recalled automatically and distress

action shall follow.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.