High Court Kerala High Court

Muhammed Ashfaq vs The Manager on 11 March, 2010

Kerala High Court
Muhammed Ashfaq vs The Manager on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2447 of 2010(E)


1. MUHAMMED ASHFAQ,S/O.SHEIK ISMAIL
                      ...  Petitioner

                        Vs



1. THE MANAGER, UNION BANK OF INDIA,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

3. ZAINABA AGED 42 YEARS, W/O.MOIDEENKUNHI,

                For Petitioner  :SMT.R.PADMAKUMARI

                For Respondent  : No Appearance

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

 Dated :11/03/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                   ---------------------------
                        W.P(C) No. 2447 of 2010-E
                  ----------------------------
               Dated this the 11th day of March, 2010.

                            J U D G M E N T

The petitioner has approached this Court challenging the

proceedings initiated by the respondent Bank under the SARFAESI

Act. Many a ground has been raised in this Writ Petition, both legal

as well as factual. However, during the course of hearing, the

learned counsel for the petitioner submits that the petitioner does

not press any of the contentions as aforesaid and also would not

like to avail the alternate remedy under the statute by approaching

the Debt Recovery Tribunal and on the other hand, the petitioner

intends to wipe off the liability by way of reasonable instalments.

2. The learned counsel appearing for the respondent Bank

submits that the Bank has got very serious contentions as against

the averments raised in the Writ Petition and that the outstanding

liability is about Rs.4.7 lakhs. However, since the petitioner has

come forward stating that the petitioner is ready and wiling to clear

the entire outstanding liability by way of reasonable instalment; this

Court does not propose to go into the merits of the case, for the

W.P(C) No. 2447 of 2010-E 2

time being.

3. After hearing both the sides, this Court permits the

petitioner to clear the entire outstanding liability in ‘five’ equal

monthly instalments; the first of which shall be effected on or

before the 30th of March 2010; to be followed by similar instalments

to be effected on or before the 30th of the succeeding months.

Subject to this, all further coercive steps being pursued against the

petitioner shall be kept in abeyance. It is made clear that, if any

default is committed in satisfying the due amount as above, it will

open to the Bank, to proceed with appropriate steps in accordance

with law for realisation of the entire amount in a lump sum.

The Writ Petition is disposed of.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab

W.P(C) No. 2447 of 2010-E 3