High Court Kerala High Court

M/S.Eminent Sea Foods Pvt.Ltd vs The Kerala State Industrial … on 11 February, 2009

Kerala High Court
M/S.Eminent Sea Foods Pvt.Ltd vs The Kerala State Industrial … on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 598 of 2008()


1. M/S.EMINENT SEA FOODS PVT.LTD.
                      ...  Petitioner
2. MAJOR (RTD) C.J.THOMAS

                        Vs



1. THE KERALA STATE INDUSTRIAL DEVELOPMENT
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (R.R.)

3. COL. (RTED) K.C.GEORGE

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :SRI.M.PATHOS MATHAI

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :11/02/2009

 O R D E R
                 J.B.Koshy, Ag.C.J. & P.Bhavadasan, J.
                    ------------------------------------------
                         W.A.No. 598 of 2008
                    ------------------------------------------
               Dated, this the 11th day of February, 2009

                                 JUDGMENT

J.B.Koshy, Ag.C.J.

Second appellant is the Managing Director of the first

appellant Company. The first respondent along with Kerala Financial

Corporation sanctioned a term loan of Rs.86 lakhs to the first

appellant. After disbursement of an initial amount of Rs.15 lakhs, the

first respondent refused to disburse the balance amount. It is the

case of the Company that since the balance amount was not paid the

Company could not implement the project in time. Now, the initial

amount of Rs.15 lakhs given is sought to be recovered through

proceedings under Section 29 of the State Financial Corporations

Act. It is the case of the appellants that if the full amount of the loan

sanctioned was given, they would have started the project

immediately and would have paid the entire loan with interest in time

and it is only because of the delay in disbursing the amount the

interest is accrued.

W.A.No.598 of 2008
2

2. For the very same reason the appellants earlier

approached this Court and this Court dismissed W.A.No.141 of 1996

by Ext.P9 judgment. It was held by this Court that this Court cannot

consider the inter se rights and liabilities of the parties with regard to

the loan transaction. However, the appellants were given liberty to

challenge the recovery proceedings, if any taken, according to law.

In this writ petition also the same contentions are taken. The

appellants have availed the loan and executed document to repay

the amount. The amount was not repaid. Appellants cannot say

that unless the full amount of loan originally sanctioned is disbursed

he will not repay the loan. Therefore, the learned Single Judge

dismissed the writ petition.

3. We see no ground to interfere with the same.

However, if the appellants are willing for a one time settlement or re-

payment of the loan amount in instalments, it is for the appellants to

approach the respondent itself for appropriate relief. Whether waiver

of interest should be given can be considered by the Corporation.

W.A.No.598 of 2008
3

Without prejudice to the above right, this writ appeal is

dismissed.

J.B.Koshy,
(Ag. Chief Justice)

P.Bhavadasan,
(Judge)

vns