IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1053 of 2009(A)
1. M/S.KAIKARA CONSTRUCTION COMPANY, A
... Petitioner
Vs
1. SOUTH INDIAN BANK,REPRESENTED BY ITS
... Respondent
2. CHIEF GENERAL MANAGER,SOUTH INDIAN BANK,
3. DEPUTY GENERAL MANAGER,CREDIT DEPARTMENT
4. CHIEF MANAGER,SOUTH INDIAN BANK,
5. AUTHORISED OFFICER,SOUTH INDIAN BANK,
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :SRI.GEORGE VARGHESE,SC,SOUTH INDIAN BAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :16/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 1053 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of January, 2009
JUDGMENT
Heard learned counsel for the petitioner and the learned
Standing Counsel appearing on behalf of the Bank.
2. Two complaints are raised by the petitioner. Firstly, it is
contended that this court directed by Ext.P8 to reconsider the request for
restructure of the credit facility. Ext.P9 dated 4.12.2008 purports to be the
decision on the same. Learned counsel for the petitioner would point out
Clause 4.2.4 of Ext.P4 to contend that the petitioner is entitled to
restructure. It is pointed out that the Bank has a statutory duty and the Bank
has to act in a fair manner. He also submits that there is a prayer for the
benefit of one time settlement scheme, which involves, no doubt
permission to sell the mortgage properties. In this context, learned counsel
for the petitioner also refers to Section 13(13) of the Securitisation and
Reconstruction of Financial Assets and Enforcement of Security Interest
Act, which, he points out, enables the debtor to sell the mortgage property
with the consent of the creditor and the consent, which is sought in Ext.P10
is therefore with the support of the statute.
WPC.1053/2009. 2
3. Learned Standing Counsel Sri. George Varghese would
point out that Ext.P9 is not even challenged. Regarding Ext.P10, it is
pointed out by the learned Standing Counsel that Ext.P10 is dated
29.12.2008 and the writ petition is filed on 31.12.2008. Therefore, the writ
petition is filed within two days after the filing of the representation and a
mandamus is sought to consider the same. However, learned counsel for the
respondent Bank would submit that the Bank, if it has received the
representation, will take a decision in the matter within a period of two
weeks from today.
In the light of this, I record the submission of the learned
Standing Counsel and close this writ petition.
(K.M. JOSEPH, JUDGE)
sb