High Court Kerala High Court

M.K. Sarojini vs The Branch Manager on 5 January, 2009

Kerala High Court
M.K. Sarojini vs The Branch Manager on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37199 of 2008(C)


1. M.K. SAROJINI, W/O. LATE SUKUMARAN,
                      ...  Petitioner
2. ANIL KUMAR.K.R,

                        Vs



1. THE BRANCH MANAGER,
                       ...       Respondent

2. THE ZONAL OFFICER,

3. JAYACHANDRAN,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/01/2009

 O R D E R
                          ANTONY DOMINIC, J.
                           ---------------------------
                        W.P.(C) No. 37199 of 2008
                       ------------------------------------
                 Dated this the 5th day of January, 2009

                                 JUDGMENT

Prayer sought in this writ petition is to direct respondents 1 and

2 to return the documents received by them for advancing loan to the

3rd respondent. Admittedly, in support of loan availed of by the 3rd

respondent, the property belonging to the first petitioner was offered

as security. It is stated that default was committed by the borrower and

finally the matter was settled as per Exhibit P1 agreement. In terms

of Exhibit P1, Rs.50,000/- will be paid on 30/10/2008 and balance

before 31/10/2008. Bank submits that as against the agreement, balance

of the agreed amount was paid by the first petitioner only on

12/12/2008. Therefore, it is contended that the petitioner having not

paid as agreed in Exhibit P1, is not eligible to settle the liability for the

amount agreed in Exhibit P1. According to the bank, the petitioners

should pay the full amount. It is stated that if an additional amount of

Rs.35,000/- is paid, then the first respondent can return the documents

that the 1st petitioner deposited at the time when the 3rd respondent

W.P.(C) No. 37199/2008
2

availed of the loan.

Fact remains that in Exhibit P1, the petitioners had agreed to

liquidate the liability before 31/10/2008. It is also true that the payment

has not been made and the balance payment was made only on

12/12/2008. Though default has been committed, still having regard to

the fact that the bank has accepted the payment in terms of Exhibit P1

on 12/12/2008 without any reservation, I feel that the ends of justice

require that on the petitioner paying interest for belated payment for

the period from 31/10/2008 to 12/12/2008, accepting the same, the

bank should release the title deeds deposited by the first petitioner.

Therefore, it is directed that on the petitioners paying interest at

contractual rate for the period from 31/10/2008 to 12/12/2008, the

bank shall accept the same in full settlement of the liability and

thereupon shall release the documents submitted by the petitioner .

ANTONY DOMINIC, JUDGE

scm