High Court Kerala High Court

Praveen vs The Dena Bank on 22 January, 2010

Kerala High Court
Praveen vs The Dena Bank on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37279 of 2009(D)


1. PRAVEEN, PYNADATHU AYYAMPILI HOUSE,
                      ...  Petitioner

                        Vs



1. THE DENA BANK, REP. BY CHIEF MANAGER & A
                       ...       Respondent

2. THE SENIOR MANAGER, DENA BANK,

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.C.AJITH KUMAR

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

 Dated :22/01/2010

 O R D E R
               P.R.RAMACHANDRA MENON, J.
                       -------------------------
                   W.P (C) No.37279 of 2009
                       --------------------------
              Dated this the 22nd January, 2010

                         J U D G M E N T

Petitioner’s father had availed a financial

facility from the respondent Bank. But because of the

serious ailments he could not honour the commitment in

repaying the due amount and bid for farewell to this world.

The petitioner approached the 2nd respondent Bank and

requested the benefit of ‘One Time Settlement Scheme’ so

as to enable him to wipe off the entire liability. It is seen

from the admitted pleadings and proceedings, that the

Bank had granted the benefit of ‘OTS’ directing the

petitioner to satisfy a total sum of Rs.28 lakhs, to be paid

within two months. The said stipulation could not be

satisfied by the petitioner due to some or other reason and

the benefit of ‘OTS’ was withdrawn and the Bank

proceeded with further steps under the SARFEASI Act,

which are under challenge in this Writ Petition.

2. Learned counsel appearing for the respondent

Bank, with reference to the counter affidavit filed, submits

W.P (C) No.37279 of 2009
2

that the claim of the petitioner for OTS has already been

considered and rejected. This issue is no more alive. More

so, there is no scheme for OTS as on date.

3. Learned counsel for the petitioner submits that

the petitioner has taken earnest efforts to tap other

sources to generate funds and to clear the entire liability,

for which some breathing time is sought for.

4. It is also stated that the entire liability to the

Bank will be cleared on or before 31st of March, 2010 and

that the petitioner might be permitted to approach the

Bank for availing concessions to the possible extent.

5. Considering the facts and circumstances, the

Writ Petition is disposed of directing the petitioner to clear

the entire liability under the loan transaction on or before

the 31st of March, 2010. This will be without prejudice to

the right of the petitioner to approach the Bank for availing

the concessions, if any, which of course will be at the

hands of the respondent Bank to be considered and given

effect to the permissible limit.

W.P (C) No.37279 of 2009
3

Subject to the above, the coercive proceedings stated

as being pursued against the petitioner shall be kept in

abeyance. It is also made clear that if any default is made

by the petitioner in honouring the commitment as above,

respondent Bank will be at liberty to proceed with further

steps for realisation of the entire amount in a lump sum,

from the stage where it stands now.

Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE

ma

W.P (C) No.37279 of 2009
4

W.P (C) No.37279 of 2009
5

W.P (C) No.37279 of 2009
6