High Court Kerala High Court

Nizamudeen H vs The State Bank Of India on 18 January, 2008

Kerala High Court
Nizamudeen H vs The State Bank Of India on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26755 of 2007(I)


1. NIZAMUDEEN H,
                      ...  Petitioner

                        Vs



1. THE STATE BANK OF INDIA,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

3. THE DEPUTY SUPERINTENDANT OF POLICE,

4. MR.JOBY MATHEW, S/O KURIAN,

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/01/2008

 O R D E R
                    ANTONY DOMINIC, J.
                   ===============
                W.P.(C) NO. 26755 OF 2007 I
              =====================

          Dated this the 18th day of January, 2008

                        J U D G M E N T

Petitioner submits that on the strength of Ext.P1 Power of

Attorney, he had availed two loans from the respondent Bank for

Rs.10 lakh each. It is stated that the 4th respondent and some

other officers of the Bank had fraudulently obtained signed

papers from him and that utilizing those signed papers, had

availed of 19 other loans, on which property covered by Ext.P1

has been given in security. Petitioner submits that he was totally

unaware of this and that although he is willing to clear off the

amount in default in the two loans that has been availed of by

him, the Bank is not willing to exonerate him from the liability.

He submits that Ext.P6 notice has been published by the Bank

and that there is every likelihood of the Bank proceeding against

the property for realising the entire debt by disposal of the

WPC 26755/07
:2 :

property covered by Ext.P1 Power of Attorney.

2. The Bank has filed a counter affidavit. It is stated by

the counsel for the Bank that in 19 loan transactions, the

petitioner has guaranteed payment and the property involved is

also mortgaged. It is stated that in all papers for completing the

procedure for loan transaction, there is signature of the

petitioner. In so far as the involvement of the officers of the

Bank is concerned, it is submitted that there are certain

allegations and that include allegations of non compliance with

the procedural formalities for extending the loan facilities to the

borrower concerned. It is submitted that though a criminal case

is pending, that does not by itself is no proof to conclude that the

petitioner is a stranger to the transactions involved.

3. From the facts that have been projected by both sides,

it is obvious that it involves determination of the question as to

whether the petitioner is a party to the loan transaction, whether

he has signed the documents and has availed of the loan and

whether he has been defrauded as claimed. These are not issues

which can be decided on the strength of affidavits. Necessarily,

WPC 26755/07
:3 :

evidence will have to be adduced by both sides and documents

will have to be perused. This can be done only in original

proceedings, for which Act has provided a remedy by providing

appeal to the Debts Recovery Tribunal. In my view that is the

remedy available to the petitioner and the writ petition is

misconceived.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE.

Rp