High Court Kerala High Court

P.K.Antony vs Vijaya Bank on 4 November, 2008

Kerala High Court
P.K.Antony vs Vijaya Bank on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32274 of 2008(P)


1. P.K.ANTONY, PADIPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. VIJAYA BANK, WILLINGDON ISLAND,
                       ...       Respondent

                For Petitioner  :SMT.JAYASREE MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/11/2008

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
               ------------------------------------------------------
                    W.P.(C) NO. 32274 OF 2008 (P)
               ------------------------------------------------------
               Dated this the 4th day of November, 2008

                              J U D G M E N T

When this matter is taken up today, the learned counsel for

the petitioner states that his client and certain elder persons, whom he had

inducted as tenants, have been thrown out without any homestead and that

the petitioner gives up all other contentions and he may be given one

month’s time to pay off the entire outstandings. Petitioner is also prepared

to pay a portion of the total outstandings as an immediate measure to be

put back in possession.

2. The default in the loan resulted in SARFAESI Act proceedings,

which went upto dispossession with the aid of an order under Section 14 of

that Act. Actual physical possession has been taken over and there is no

ground to put the petitioner back in possession.

Repelling all other contentions and recording the undertaking

of the writ petitioner, this writ petition is ordered directing that if the

petitioner remits an amount of Rs.75,000/- within a period of one week, he

W.P.(C) No.32274/2008
-2-

will be put back in occupation, but not in possession as understood in law

and shall be permitted to continue in occupation for a period of one month

from today. Until that time, any further action by way of sale etc. would be

held back to give the petitioner an opportunity to pay off the entire

remaining outstandings. If the petitioner does not comply with any of the

conditions as afore-directed, the bank will be entitled to forthwith proceed

with further action.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

skr/5/11