High Court Kerala High Court

P.K. Krishnan vs The General on 19 June, 2009

Kerala High Court
P.K. Krishnan vs The General on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17019 of 2009(V)


1. P.K. KRISHNAN, AGED 68 YEARS,
                      ...  Petitioner

                        Vs



1. THE GENERAL, MANAGER, MALAPPURAM DIST.
                       ...       Respondent

2. THE DEPUTY GENERAL MANAGER, MALAPPURAM

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

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

 Dated :19/06/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 17019 of 2009
                    ~~~~~~~~~~~~~~~~~~~~~~~
                Dated, this the 19th day of June, 2009

                                JUDGMENT

The petitioner had availed a loan of Rs.3 lakhs from the

respondent Bank in the year 2007 for effecting some urgent repairs for

his age old residential building. However, because of some unforeseen

circumstances, petitioner could not effect repairs properly, which made

the respondent Bank to proceed with coercive steps invoking the

relevant provisions under the SARFAESI Act, against the properties

offered as security creating equitable mortgage over the same.

2. The learned counsel appearing for the petitioner submits that,

the outstanding liability will never go beyond Rs.3,00,000/-, out of which

petitioner is ready and willing to remit a sum of Rs.1,00,000/- forthwith

as brought to the notice of the Bank vide Ext.P3 representation dated

16.5.2009 and that the balance amount will be cleared by way of

regular monthly installments.

3. Heard the learned counsel appearing for the respondent Bank

as well.

4. After considering the facts and circumstances, the petitioner is

directed to pay a sum of Rs.1 lakh on or before 30th of this month. The

balance amount shall be repaid by way of six regular monthly

installments commencing from 20th of July, 2009 onwards. As such, the

WP (C) No. 17019 of 2009
: 2 :

coercive proceedings pursuant to Ext.P2 shall be kept in abeyance. It is

made clear that, if any default is committed by the petitioner in remitting

the amounts as above, the respondents will be at liberty to proceed with

the above steps for realization of the entire amount in lump sum.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd