High Court Kerala High Court

R.Anil Kumar vs State Bank Of Travancore on 26 October, 2009

Kerala High Court
R.Anil Kumar vs State Bank Of Travancore on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29817 of 2009(V)


1. R.ANIL KUMAR, S/O.RAMAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. M/S.TRINITY ASSOCIATES, XI/517-C,

                For Petitioner  :SRI.P.V.JYOTHI PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :26/10/2009

 O R D E R
                     C.K.ABDUL REHIM, J.
                     ------------------------------
                  W.P.(C).No.29817 OF 2009
                     ------------------------------
          Dated this the 26th day of October, 2009

                         J U D G M E N T

———————-

1. Petitioner is a surety to a loan transaction of the 2nd

respondent, entered with the 1st respondent Bank. Immovable

property belonging to the petitioner is mortgaged for securing

the loan. Since the 2nd respondent had defaulted payment of the

loan amount the 1st respondent had initiated proceedings under

the Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI Act)

against the secured asset, which is the immovable property

belonging to the petitioner. Notice under Section 13(2) of the

SARFAESI Act was issued on 5.2.2007. Subsequently notice

under Section 13(4) was issued on 19.5.2009. Now the property

in question is proclaimed for sale as evidenced by Ext.P1 notice

dt.18.9.09. Sale is scheduled to be held on 27.10.09.

2. Contention of the petitioner is that he is ready and

willing to pay the entire amounts outstanding in the loan

account, within a reasonable time in installments. But his

apprehension is that the respondent Bank may proceed against

the property for realisation of another loan availed by the 2nd

respondent from another branch of the 1st respondent Bank,

eventhough the property in question is not mortgaged with

W.P.(C).29817/09-D 2

respect to the said loan transaction.

3. Learned standing counsel appearing on behalf of the

1st respondent, on the basis of instructions, submitted that the

property in question is not a secured asset with respect to the

loan transaction of the 2nd respondent with another branch. But

at the same time the petitioner is a co-obligant in that

transaction and the Bank had already obtained a decree with

respect to arrears in the said loan account, which is availed from

Udayamperoor branch of the 1st respondent Bank, in

O.S.No:258/08 from the Sub Court, Ernakulam. It is further

submitted that the property belonging to the petitioner is under

attachment as per order issued from the civil court, in that case.

However, it is submitted that since the property in question is

not a secured asset with respect to the other loan, there is no

impediments in returning the title deed to the petitioner on the

petitioner remitting the entire amount, due in the present loan.

But the Bank is not favouring in permitting the petitioner to pay

off the liability in easy installments.

4. Having considered facts and circumstances of the

case and contentions on both sides I am of the opinion that the

apprehension expressed by the petitioner stands cleared through

the statement made on behalf of the 1st respondent. Eventhough

interference on merit with respect to the SARFAESI proceedings

is not at all desirable, I am of the view that some indulgence can

W.P.(C).29817/09-D 3

be shown in the matter of permitting the petitioner to pay off the

entire liability within a reasonable time.

5. Accordingly the writ petition is disposed of directing

the petitioner to make payment of an amount of Rs.50,000/-

(Rupees Fifty thousand only) on or before 10.11.2009. The 1st

respondent is directed not to confirm the bid, if any received in

the auction proposed to be held on 27.10.2009 till such date. On

payment of the above said amount the 1st respondent shall issue

a balance statement to the petitioner after crediting all such

payments and after considering waiver of interest/default

interest if any possible. The petitioner shall continue to pay the

balance so intimated in 4 (four) equal monthly installments

starting from 30.11.09 and on or before the last day of the

succeeding months.

6. It is made clear that on the event of default in

payment of any of the amounts as stipulated above the

respondent Bank will be free to take further steps pursuant to

the notice already issued and on such event the petitioner will be

precluded from raising any further challenge before this court or

before any other forum.

C.K.ABDUL REHIM, JUDGE.

okb