IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10502 of 2010(K)
1. R.SAIJU, S/O. RAVEENDRANATHA,
... Petitioner
2. SMT. RANJINI SAIJU, W/O. SAIJU,
3. SMT. PRABHAMANI, W/O. MANIKANDAN
Vs
1. SYNDICATE BANK (A GOVERNMENT OF INDIA
... Respondent
2. THE BRNCH MANAGER, SYNDICATE BANK,
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/08/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No. 10502 of 2010-K
----------------------------
Dated this the 6th day of August, 2010.
J U D G M E N T
The petitioners are challenging the steps taken by the
respondent Bank under the SARFAESI Act for realization of the
amount due under the loan transaction.
2. Many a ground has been raised in the Writ Petition
disputing the extent of liability and also as to the other facts and
figures. The averments and allegations raised by the petitioners
have been chosen to be rebutted by the respondents 1 and 2 by
filing a counter affidavit and also producing copies of the statement
of accounts and other relevant documents, asserting that the course
pursued by the respondent Bank is within the four walls of the law
and not liable to be intercepted under any circumstances.
3. The learned counsel for the petitioners submits that,
after negotiation, the petitioners have decided to settle the entire
liability by way of instalments. The learned counsel also submits
that, the entire liability of Rs.4,75,910/- as on 30.4.2010 with
further interest as pointed out by the respondent Bank will be
W.P(C) No. 10502 of 2010-K 2
cleared by the petitioners by way of ‘nine’ equal monthly
instalments; simultaneously assuring and undertaking that the
petitioners do not intend to challenge the sustainability of the steps
taken by the Bank by availing the statutory remedy by approaching
the Debt Recovery Tribunal.
4. Taking note of the facts and circumstances, this Court
finds it fit and proper to permit the petitioners to clear the liability
in a phased manner. Accordingly, the petitioners are directed to
satisfy the entire liability by way of ‘nine’ equal monthly instalments;
the first of which shall be effected on or before the 30th of August,
2010; to be followed by similar instalments to be effected on or
before the 30th of the succeeding months. Subject to this, all further
coercive proceedings pursuant to Ext.P4(a) shall be kept in abeyance
for the time being. It is made clear that, if any default is committed
by the petitioners in satisfying the due amount as above, it will be
open to the Bank, to proceed with appropriate steps for realisation
of the entire amount in a lump.
The Writ Petition is disposed of.
Sd/-
P.R.RAMACHANDRA MENON
JUDGE
ab //True Copy//