High Court Kerala High Court

M/S. Mahalakshmi (Registered … vs Union Of India on 16 November, 2009

Kerala High Court
M/S. Mahalakshmi (Registered … vs Union Of India on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29596 of 2009(T)


1. M/S. MAHALAKSHMI (REGISTERED FIRM),
                      ...  Petitioner
2. S.GODANDRAJ,

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. THE AUTHORISED OFFICER,

3. INDIAN OVERSEAS BANK,

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.SOLICITOR

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

 Dated :16/11/2009

 O R D E R
                  C.K. ABDUL REHIM, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 29596 of 2009
               - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 16th day of November, 2009

                         J U D G M E N T

1. Challenge in this writ petition is against

proceedings initiated by the respondents 2 & 3 under the

provisions of the Securitization and Reconstruction of

Financial Assets and Enforcement of Security Interest Act,

2002 (SARFAESI Act). First petitioner is a partnership firm

to which 2nd petitioner is a partner. A business loan was

availed by the firm from the 3rd respondent Bank to the tune

of Rs.15 lakhs during the year 2002. Consequent to default

committed in repayment, respondents 2 & 3 had initiated

proceedings under the SARFAESI Act and the property was

taken over possession on issuing notice under Section

13 (4), as evidenced by Ext.P10.

2. According to the petitioners they have effected

remittance of about Rs.3 lakhs even after issuing Ext.P10

notice. Further contention is that eventhough the

W.P.(C)No. 29596 of 2009
-2-

petitioners have approached respondents 2 & 3 seeking

reasonable time to pay off the entire liability such request

was not acceded to.

3. This court through an interim order dated

20.10.2009 directed the petitioners to make payment of

Rs.2 lakhs on or before 15.11.2009. It is reported that the

said amount was already paid. In the statement filed on

behalf of the respondents 2 & 3 it is averred that the

balance as on 19.10.2009 is Rs.11,72,110/-, along with

expenses and cost. It is noted that after crediting payment

of Rs.2 lakhs the amount outstanding will be around

Rs.9.75 lakhs at present.

4. Learned standing counsel appearing for

respondents 2 &3 submitted that the business concern of

the petitioners are in a position to afford payment of the

liability, within a short period. On the other hand learned

counsel for the petitioners seeks indulgence of this court in

permitting reasonable time for effecting payment of the

entire balance.

W.P.(C)No. 29596 of 2009
-3-

5. Having considered rival submissions and facts

and circumstances of the case, I feel that reasonable time

can be granted to the petitioners to pay off the entire

liability.

6. Therefore the writ petition is disposed of directing

the petitioners to make payment of a further sum of

Rs.2 lakhs on or before 15.12.2009. The respondents are

directed to keep in abeyance further steps of recovery till

such date. On payment of the said amount, the respondents

shall issue a balance statement to the petitioners, after

crediting all payments and after considering waiver of

interest/default interest and expenses if any to the possible

extent. The petitioners shall continue payment of the

balance so intimated, in three (3) equal monthly

installments thereafter, falling due on or before 15.01.2010

and on or before the 15th day of two succeeding months.

7. It is made clear that on the event of failure to pay

any of the installments as stipulated as above, the

respondents will be free to proceed with further steps

W.P.(C)No. 29596 of 2009
-4-

pursuant to the notices already issued, and on any such

event the petitioners will be precluded from raising any

subsequent challenge against such proceedings either

before this court or before any other forum.

C.K. ABDUL REHIM
JUDGE

shg/