IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34514 of 2009(H)
1. PUTHUKKUDI MUMTHAS LAILA,
... Petitioner
Vs
1. NILAMBUR CO-OPERATIVE URBAN BANK LTD.,
... Respondent
2. THE AUTHORISED OFFICER,
For Petitioner :SRI.T.K.AJITH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :12/01/2010
O R D E R
P.R.RAMACHANDRA MENON, J
-----------------------------
W.P(C) No.34514 of 2009 -H
------------------------------
Dated this the 12th day of January, 2010.
J U D G M E N T
Challenging the steps taken by the respondent bank for
realisation of the due amount under the loan transaction availed by
the petitioner under the SARFAESI Act, the petitioner has
approached this Court by filing this Writ Petition. The coercive steps
were intercepted by this Court as per interim order dated 1.2.2009;
subject to the condition that the petitioner remitted a sum of
Rs.50,000/- on or before 11.12.2009. Subsequently, the petitioner
filed I.A.No.16231 of 2009 seeking for extension of time by two
weeks from the date of the petition ie. 17.12.2009. It appears that
the petitioner did not comply with the direction even within the
extended time and now, the petitioner has filed yet another I.A as
I.A.No.16382 of 2009 seeking for identical relief as prayed for in the
former I.A.
2. The learned counsel appearing for the bank submits that
huge amounts are due from the petitioner and his attempt only to
protract the matter, evading the payment.
W.P(C) No.34514 of 2009 -H 2
3. The learned counsel for the petitioner submits that the
petitioner has made some alternate arrangements to raise funds
from some other sources and that the entire liability to the bank will
be cleared within the shortest possible time.
4. After hearing the submissions made by both the sides,
this Court finds that the matter could be disposed of, permitting the
petitioner to clear the entire liability by way of ‘four’ equal monthly
instalments. Accordingly, the petitioner is directed to pay the first
instalment on or before 31.1.2010; followed by similar instalments
to be effected on or before the 25th of the succeeding months. It is
also made clear if any default is committed by the petitioner, the
respondent bank will be at liberty to proceed against the petitioner
for realisation of the entire amount in a lump sum, for the stage
where it stands now.
The Writ Petition is disposed of accordingly.
Sd/-
P.R.RAMACHANDRA MENON
JUDGE
//True Copy//
P.A to Judge
ab
W.P(C) No.34514 of 2009 -H 3