High Court Kerala High Court

Rajagopal B.Pai vs Recovery Officer & Ors on 18 August, 2008

Kerala High Court
Rajagopal B.Pai vs Recovery Officer & Ors on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24276 of 2008(M)


1. RAJAGOPAL B.PAI
                      ...  Petitioner
2. ANUGRAHA CHARITABLE TRUST
3. INDIAN BANK , BRANCH OFFICE
4. A.N.BHAT, S/O.LATE NARAYANA BHAT
5. ANITHA BHAT, W/O.A.N.BHAT, CC.VIII/761,
6. N.M.BHAT, S/O.LATE NARAYANA BHAT

                        Vs


1. RECOVERY OFFICER & ORS
                       ...       Respondent

                For Petitioner  :SRI.BOBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :18/08/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.24276 OF 2008
                  -------------------------------------------
              Dated this the 18th day of August, 2008


                              JUDGMENT

The petitioner states that he is an absentee co-owner of

an item of property, which is proceeded against under the

provisions of the Recovery of Debts due to Banks & Financial

Institutions Act and that the recovery officer is likely to

dispossess the petitioner without deciding on a claim petition

filed by him. All that he could aspire to protect is only the

constructive possession which he claims as an absentee co-

owner. It is also a matter of record that the petitioner has filed a

suit as O.S.No.87/08 before the Sub Court, Kochi, arraying

different respondents, including the creditor Bank and the

auction purchaser, Anugraha Charitable Trust, as defendants.

2. The history of the proceedings under the RDB Act is that

the property was offered as mortgage to create a security

interest in favour of the creditor Bank for a loan transaction.

That facility was not repaid and a recovery order under the Act

WPC.24276/08

Page numbers

followed. This led to sale proceedings and the second

respondent herein, a charitable trust, purchased that item of

property. The litigations were carried to this Court, by the

judgment debtors under that recovery certificate, on various

counts. Those contentions were repelled and the right of the

trust to have the property was upheld. Before the Division

Bench, in a writ appeal against that judgment, the trust had

extended certain measures essentially by way of charity. The

judgment debtors, after obtaining such a concession before the

Division Bench, did not even abide by that. Instead, what sprung

was the claim petition of the petitioner herein, supported by

Ext.P2 suit filed by him earlier. Going by his case, the petitioner

resides in Bangalore and his interest over the property in

question, even according to him, is only a fractional right on the

basis of a Will he propounds and also certain other transactions.

I am not going into either the quantity or the quality of the claim

of the petitioner for the very simple reason that the recovery

officer is empowered to consider the claim petition and that a

civil suit is pending between the parties before the Sub Court,

WPC.24276/08

Page numbers

Kochi. But, I am clear in my mind that the proceedings as

aforesaid, by themselves, are insufficient for this Court to fork

the flow of the proceedings under the RDB Act, having regard to

the objects sought to be achieved by that enactment. This is all

the more so because the restitutional jurisdiction available to a

delivering authority would always be there with the recovery

officer or with the civil court as the case may be. Under such

circumstances, all that is required is for the recovery officer to

expedite consideration of the claim petition filed by the

petitioner on its merits and untrammelled by anything stated in

this judgment. Subject to the aforesaid, this writ petition is

dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.18/8.