High Court Kerala High Court

P.Karunakaran vs Chief Manager on 4 April, 2008

Kerala High Court
P.Karunakaran vs Chief Manager on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10698 of 2008(W)


1. P.KARUNAKARAN, S/O.M.PARAMESWARA
                      ...  Petitioner

                        Vs



1. CHIEF MANAGER, STATE BANK OF INDIA,
                       ...       Respondent

2. BRANCH MANAGER, STATE BANK OF INDIA,

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/04/2008

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============
                     W.P.(C) NO. 10698 OF 2008 W
                    ====================

                  Dated this the 4th day of April, 2008

                             J U D G M E N T

The petitioner who is facing proceedings under the Securitisation

and Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 has filed this writ petition when the Bank issued notice

for sale of the properties mortgaged. According to the counsel for the

Bank more than Rs.50 lakhs is due from the defaulters.

2. Though contentions on the merits have been raised, all that is

pressed before me is one for an instalment facility to discharge the liability.

3. I heard the standing counsel appearing for the Bank also.

4. Having regard to the submissions made, I record the

submission of the counsel for the petitioner that within 15 days from

today, an amount of Rs.3.5 lakhs will be remitted by the petitioner with

the respondent Bank.

5. It is directed that subject to compliance with that undertaking,

further proceedings will be deferred. It is directed that the balance amount

due from the defaulters will be paid in eight instalments, the first of which

WPC 10698/08
:2 :

will be payable during the first week of May 2008 and the subsequent

instalments will be paid in the first week of every succeeding month. It is

clarified that in the event of default, the Bank will be free to continue the

proceedings.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp