High Court Kerala High Court

Nisthar.M. vs The Manager on 25 August, 2008

Kerala High Court
Nisthar.M. vs The Manager on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25376 of 2008(U)


1. NISTHAR.M., NALUTHUNDIL, THONNALLOOR,
                      ...  Petitioner

                        Vs



1. THE MANAGER, STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. AUTHORISED OFFICER, STATE BANK OF

3. THE GENERAL MANAGER, STATE BANK OF

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/08/2008

 O R D E R
                        ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
               = =W.P.(C) = = = = = = = = = = = =
                            No. 25376 OF 2008 U
                    = = =


               Dated this the 25th day of August 2008


                           J U D G M E N T

Petitioner is aggrieved by the securitisation proceedings

initiated by the Bank against him. According to the Standing

Counsel who entered appearance on behalf of the 1st respondent,

they have already obtained an order under Section 14 of the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 and a Commissioner has

also been appointed.

2. At this stage what is sought for by the petitioner is that he

may be given a chance to approach the respondent Bank seeking

waiver/reduction in the liability that is now sought to be enforced

against him.

3. Since the liability to the bank is about Rs.5 lakhs as at

present, the request of the counsel for the petitioner to defer

further proceedings unconditionally cannot be granted. Therefore, I

direct that the petitioner shall, within 10 days from today, remit

W.P.(C) No. 25376 OF 2008
-2-

Rs.1 lakh and subject to such remittance, further proceedings

pursuant to Ext. P1 shall be kept in abeyance. It is also directed

that once remittance is made as above, it will be open to the

petitioner to approach the Asst. General Manager, Zonal Office,

Kottayam of the 1st respondent bank seeking waiver/reduction of

his liability in which case the same shall be considered and orders

shall be passed.

4. It is directed that if the petitioner makes remittance as

ordered above, until orders are passed on the representation to be

filed by him, further action shall be kept in abeyance and it will be

open to the above authority to specify the manner in which the

liability is to be discharged by the petitioner.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-