High Court Kerala High Court

Leena Varghese vs State Bank Of Travancore on 10 July, 2009

Kerala High Court
Leena Varghese vs State Bank Of Travancore on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19020 of 2009(V)


1. LEENA VARGHESE,ERIKALAVILA PURAYIDAM,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.K.S.DILIP

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

 Dated :10/07/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
              ........................................................................
                   W.P.(C) No.19020 OF 2009
              .........................................................................
                       Dated this the 10              th July, 2009


                                   J U D G M E N T

The petitioner had availed a housing loan of Rs. 4 lakhs

from the respondent Bank in the year 2005. The amount which

was liable to be repaid by way of equal monthly installment was

Rs.6300/- and the loan was spreading over a period of ten

years ending in the year 2014. The case of the petitioner is

that she is only a house wife and that her husband is a

‘fisherman’ engaged in a Vessel working abroad, securing only a

meagre income. The default occurred was not because of any

wilful laches or deliberate negligence, but because of some

unforeseen circumstances, submits the learned Counsel for the

petitioner. Despite all the adverse circumstances, the learned

Counsel for the petitioner submits that the petitioner is ready

and willing to clear the entire defaulted arrears, so as to have

the loan account regularised and that she will not commit any

W.P.(C) No.19020 OF 2009

2

default at all.

2. The learned Counsel for the respondent Bank submits,

on the basis of the instructions received and also on the basis of

the contents of the statement stated as filed, that as on date, a

sum of Rs.2 lakhs (approximately) is due towards the defaulted

E.M.Is and the petitioner will have to clear the said amount, if at

all, the housing loan is to be regularised.

3. Considering the particular facts and circumstances, this

Court finds it fit and proper to give one more opportunity to

the petitioner to save her property, particularly in view of of the

fact that the petitioner belongs to a lower strata of the Society.

4. In the said circumstances, the petitioner is directed to

clear the defaulted E.M.Is by remitting a sum of Rs.50,000/-

every month. The first installment shall be effected on or before

10.08.2009, to be followed by similar three more installments

to be effected on or before the 10th of the succeeding months.

This will be in addition to the liability of the petitioner to remit

the regular E.M.Is from this month onwards. Subject to the

above, the revenue recovery proceedings now stated as being

W.P.(C) No.19020 OF 2009

3

pursued against the petitioner and her property will be kept in

abeyance. It is made clear that if any default is committed by

the petitioner in remitting any of the four installments towards

the defaulted E.M.Is as above or if any two consecutive defaults

are made in respect of the regular E.M.Is, the respondent bank

will be at liberty to proceed with coercive steps from the stage

where it stands now for realisation of the amount in a lump sum.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk