High Court Kerala High Court

P.Shamsudheen vs The Tirur Urban Co-Operative Bank … on 23 September, 2008

Kerala High Court
P.Shamsudheen vs The Tirur Urban Co-Operative Bank … on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28194 of 2008(F)


1. P.SHAMSUDHEEN, S/O.ABDUL RAHIMAN,
                      ...  Petitioner

                        Vs



1. THE TIRUR URBAN CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. THE TIRUR URBAN CO-OPERATIVE BANK LTD.,

                For Petitioner  :SRIC.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/09/2008

 O R D E R
         Thottathil B. Radhakrishnan, J.
        ==================================
              W.P.(C)No.28194 of 2008
        ==================================
     Dated this the 23rd day of September, 2008.


                     JUDGMENT

Petitioner availed a loan, but failed to repay

it. Respondents, therefore, initiated action under

the SARFAESI Act. The loan is defaulted. The

outstandings have accrued. No sustainable issue is

pointed out in challenge of the proceedings. Even

in Ground-B, it is stated that the petitioner is

not disputing the liability. Petitioner has

remitted an amount of Rs.1,00,000/- after the

issuance of Section 13(2) notice. Under such

circumstances, giving up all other contentions and

the right of the petitioner to move other statutory

bodies or courts challenging the impugned

proceedings, learned counsel for the petitioner

confines his submission to a request that the

petitioner may be given an opportunity to wipe off

the outstandings.

WPC28194/08

-:2:-

Having heard the learned counsel for the

parties, repelling all other contentions, this writ

petition is ordered directing that if the

petitioner pays off the entire remaining

outstandings in five equal monthly instalments,

payable on the 15th of every month, commencing from

October, 2008, the impugned sale shall stand

deferred. If the petitioner fails to pay the

instalments as aforesaid, the benefit of this

judgment will stand recalled automatically and the

respondents will be at liberty to forthwith proceed

with distress action.

Thottathil B.Radhakrishnan,
Judge.

sl.