High Court Kerala High Court

M.Rayin vs Tirur Urban Co-Operative Bank Ltd on 3 December, 2009

Kerala High Court
M.Rayin vs Tirur Urban Co-Operative Bank Ltd on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32096 of 2009(F)


1. M.RAYIN, S/O. MUHAMMED, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. TIRUR URBAN CO-OPERATIVE BANK LTD.
                       ...       Respondent

2. THE UNION OF INDIA, REPRESENTED BY

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :03/12/2009

 O R D E R
                   C.K. ABDUL REHIM, J.
                * * * * * * * * * * * * * * * * *
               W.P. (C) No. 32096 OF 2009
              * * * * * * * * * * * * * * * * * * * * *
          Dated this the 3rd day of December, 2009

                       J U D G M E N T

Challenge in this writ petition is against coercive

steps initiated by the first respondent Bank under the

provisions of the Securitisation and Reconstruction of

Financial Assets and Enforcement of Security Interest Act

2002(SARFAESI Act). The loan in question was availed during

the year 2003, to the tune of Rs.1,50,000/-. Consequent to

default committed in repayment the Bank had initiated

proceedings under SARFAESI Act. The Chief Judicial

Magistrate was approached invoking Section 14 and the

petitioner was threatened with eviction from the property.

Eventhough it is contended that the property in question is

agricultural land and it is not liable to be proceeded against

under the provisions of SARFAESI Act, the petitioner is

limiting his prayer to the extent of directing the first

respondent Bank to consider settlement of the arrears under

the provisions of Ext.P5 circular, which is issued by the

Registrar of Co-operative Societies. According to the

WPC.32096 of 2009 : 2 :

petitioner Ext.P5 is applicable with respect to all Banks under

the Co-operative sector, within the State. It is contended that

if settlement is permitted under the provisions of Ext.P5

circular, the petitioner will be entitled for considerable

reduction.

2. Learned standing counsel appearing for the first

respondent had submitted that, the petitioner had not

approached the Bank on any request for considering

settlement invoking benefits under Ext.P5, within the periods

stipulated therein. On the other hand, learned counsel for the

petitioner points out that it was the duty of the Bank to

intimate the defaulters regarding settlement contemplated

under Ext.P5 and to make arrangements for granting reliefs

thereon.

3. However, considering the entire facts and

circumstances, I am of the opinion that the writ petition can be

disposed of directing the respondents to consider settlement of

the loan account under the provisions of Ext.P5 circular and

also directing the petitioner to make payment of the amount so

settled in terms of the circular without any default.

4. In the result, the first respondent is directed to

consider settlement of the petitioner’s loan account under

Ext.P5 scheme(Circular No.1/2009 of the Registrar of Co-

WPC.32096 of 2009 : 3 :

operative Societies, dt.8.1.2009) and to inform the petitioner

about the decision thereof, at the earliest, at any rate within a

period of two weeks from the date receipt of a copy of this

judgment. The petitioner is directed to pay the entire liability

under such settlement, as per the terms to be intimated by the

Bank, without any default.

5. In order to facilitate the first respondent Bank to

consider ‘One Time Settlement’ and to inform the decision to

the petitioner, coercive steps now initiated under the

SARFAESI Act is directed to be kept in abeyance, till the

respondent Bank takes a decision as directed above and

inform the petitioner about the same.

6. It is made clear that if the petitioner commits any

default in complying with the terms of the settlement, the first

respondent will be free to proceed with further steps under

the SARFAESI Act and on such event the petitioner will be

precluded from raising any subsequent challenge.

( C.K. ABDUL REHIM, JUDGE)

jma