High Court Kerala High Court

Mytheen Kunju vs State Bank Of Travancore on 29 October, 2009

Kerala High Court
Mytheen Kunju vs State Bank Of Travancore on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24809 of 2009(U)


1. MYTHEEN KUNJU,AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,REPRESENTED BY
                       ...       Respondent

2. THE TAHSILDAR,TALUK OFFICE,

3. THE SECRETARY,KERALA VYAPARI VYVASAYI

                For Petitioner  :SRI.B.HARISH KUMAR

                For Respondent  :SRI.R.S.KALKURA

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

 Dated :29/10/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                   W.P.(C).No.24809 OF 2009
                     ------------------------------

          Dated this the 29th day of October, 2009


                         J U D G M E N T

———————-

1. Petitioner is aggrieved by coercive steps initiated

under the Revenue Recovery Act for realisation of arrears in a

Bank loan which was availed by his deceased son. Petitioner’s

son Sri:Navas M. had availed a loan to the tune of Rs.2 lakhs

from the 1st respondent Bank for business purpose of conducting

a Book Stall, on hypothecating the stock in trade, including

books and furniture. The son died on 17.5.2008 on account of

injuries sustained in a motor vehicle accident. Petitioner

submits that he is a chronic heart patient and is not in a financial

position to pay off the liability. According to the petitioner a

claim petition filed with respect to the motor accident is pending

disposal before the Motor Accidents Claims Tribunal, Alapuzha

and the petitioner is ready and willing to pay off the liability out

of the amount of compensation expected to be received.

However, on default in payment the Bank had requisitioned for

action under the Revenue Recovery Act and Ext.P4 notice is

issued demanding an amount of Rs.2,14,764/- with future

interest. On receipt of the said notice the petitioner had

W.P.(C).24809/09-U 2

approached the Bank with a representation as evidenced by

Ext.P5 narrating all the above facts. It is also submitted that the

amount under demand is not correct in view of the statement of

accounts issued by the Bank.

2. In the statement filed on behalf of the 1st respondent it

is mentioned that the loan in question was secured only through

hypothecation of the books and furnitures and also through

personal guarantee of two other persons namely Mr. Mohammed

Mansoor and Gopalakrishnan. It is submitted that the

petitioner’s son had paid an amount of Rs.27,300/- and an

amount of Rs.2,14,764/- is outstanding as on 1.6.2008, along

with future interest. It is further contended that the petitioner

himself had availed another loan from the Bank for conducting

business activities. It is also stated that the 1st respondent Bank

had already instituted a suit before civil court for realisation of

the amounts due in the loan account.

3. Considering the rival contentions it is evident that

there is no property belonging to the deceased borrower which

is proceeded against. The person and properties of the

petitioner could not be proceeded against pursuant to the steps

initiated under the Revenue Recovery Act, for the default of the

deceased son. Therefore the petitioner could not have any

grievance against the revenue recovery steps being initiated. It

W.P.(C).24809/09-U 3

is clear that recovery can be proceeded only against the

hypothecated articles as well as against the persons who stood

as personal guarantors for securing the loan.

4. Under the above circumstances I am of the opinion

that no interference is called for in this writ petition and the

same is accordingly dismissed.

C.K.ABDUL REHIM, JUDGE.

okb