High Court Kerala High Court

Mathen Mathew vs State Of Kerala on 2 June, 2010

Kerala High Court
Mathen Mathew vs State Of Kerala on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14189 of 2010(W)


1. MATHEN MATHEW,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. TAHSILDAR, KARTHIKAPPALLY.

3. DEPUTY SUPERINTENDENT OF POLICE,

4. THE REGIONAL TRANSPORT OFFICER,

5. INDUS IND BANK LTD., REP. BY ITS

6. THE AUTHORISED OFFICER,

7. BRANCH MANAGER,

                For Petitioner  :SRI.B.RENJITHKUMAR

                For Respondent  :SRI.K.RAJESH (AROOR)

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

 Dated :02/06/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                    W.P(C) No. 14189 of 2010-W
                   ----------------------------
                 Dated this the 2nd day of June, 2010.

                            J U D G M E N T

The petitioner availed two loans from the respondent Bank for

purchasing of two tipper lorries bearing No.KL.29/6964 and KL

29/3170. But the EMI of Rs.20,970/- and Rs.23,000/- in respect of

the vehicles could not be effected on time, under which

circumstances, the Bank proceed with further steps for realisation of

the due amount, invoking the provisions under the SARFAESI Act,

which forms the subject matter of challenge in this Writ Petition.

2. The learned counsel for the petitioner submits that the

petitioner had approached the Bank for statement of accounts; but

in vain. It is stated that the some Civil Suits are pending before the

Munsiff’s Court, Harippad and it is without any regard to the

pendency of the said proceedings, that the Bank took steps for re-

possession of the vehicles with the assistance of the District

Magistrate, Alappuzha, as borne by Exts.P3 and P3(a) orders passed

under Section 14(1) of the SARFAESI Act.

3. The learned counsel for the respondent Bank, with

W.P(C) No. 14189 of 2010-W 2

reference to the counter affidavit, submits that the Writ Petition has

been filed absolutely without any merit or bonafides and that the

steps taken against the petitioner are perfectly within the four walls

of law and not assailable under any circumstances. The learned

counsel also submits that the petitioner is a person who is very

much capable of clearing the liability; despite which, he is only

trying to protract things. It is further stated that the total

outstanding liability will come nearly Rs.8,46,265/-; that the

‘overdue’ amount itself will come nearly Rs.4,80,385/- and that

unless and until the petitioner clears the ‘overdue’ amount, there

can’t be any question of regularisation.

4. After hearing both the sides, this Court finds that one

more opportunity can be given to the petitioner to clear the

‘overdue’ amount and to have the loan account regularised.

Accordingly, the petitioner is permitted to clear the outstanding

liability by way of ‘four’ equal monthly instalments; the first of which

shall be effected on or before the 25th of June, 2010; to be followed

by similar instalments to be effected on or before the 25th of the

succeeding months. This will be over and above the liability of the

petitioner to satisfy the regular EMIs. It is made clear that in case of

W.P(C) No. 14189 of 2010-W 3

any failure to pay the ‘overdue’ amount as above or if any two

consecutive defaults are made in remitting the regular EMIs, the

respondents will be free to proceed with further steps for realisation

of the entire amount in a lump sum including re-possession of the

vehicles, in accordance with law.

5. In view of the wider tenure given to clear the overdue

amount, the petitioner shall strictly adhere to the time schedule and

no petition for enlargement of time will be entertained.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE

ab