High Court Kerala High Court

Rajmohan vs The Manager on 29 September, 2010

Kerala High Court
Rajmohan vs The Manager on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28067 of 2010(G)


1. RAJMOHAN
                      ...  Petitioner

                        Vs



1. THE MANAGER, LIC HOUSING FINANCE LTD.
                       ...       Respondent

2. THE AUTHORISED OFFICER

                For Petitioner  :SRI.V.ANIL (K/1480/98)

                For Respondent  : No Appearance

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

 Dated :29/09/2010

 O R D E R
                 C.K. ABDUL REHIM, J
                ------------------------------
             WP(C) NO. 28067 OF 2010
             -------------------------------------
      Dated this the 29th day of September, 2010


                        JUDGMENT

Ext.P2 notice issued by the Advocate Commissioner

appointed by the Chief Judicial Magistrate, Alappuzha, in

CMP No. 2602/2010 is under challenge in this Writ

Petition. Consequent to default committed by the

petitioner in effecting repayments in a housing loan

availed from the respondents, proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI

Act) was initiated. Invoking Section 14 (1) the

respondents had approached the Chief Judicial

Magistrate’s Court. Now the immovable property which is

the secured asset with respect to the loan transaction is

ordered to be taken over possession.

2. According to the petitioner the default occurred

due to some unforeseen contingencies occurred in his life

2
WP(C) No. 28067/2010

and that he is ready and willing to settle the entire arrears

within a short time. Hence the petitioner is seeking

indulgence for restraining dispossession and to restrain

further steps for sale of the property.

3. Pursuant to an interim order issued by this Court

on 13.09.2010, the petitioner had remitted a sum of

Rs.75,000/-. Learned counsel appearing for the respondent

Bank submitted that even after crediting such payment, the

amount outstanding is more than 2.65 lakhs.

4. It is noticed that the SARFAESI proceedings

initiated by the respondents are at its fag end. Any

interference on the merits of the matter at this stage, in a

Writ Petition will be highly improper, in view of the fact that

the petitioner had not availed of any of the remedies

provided under the statute for challenging the proceedings

at any earlier stage. However, considering the request made

by the petitioner to permit payment of the entire balance

within a short period, I am inclined to show indulgence in

3
WP(C) No. 28067/2010

the matter, especially because the petitioner is relinquishing

all his statutory remedies.

5. Under the above circumstances, the Writ Petition

is disposed of directing the respondents to keep in abeyance

dispossession of the petitioner from the property and sale of

the property in question, provided the petitioner remits the

entire balance amount outstanding, including future

interest, in 6 (six) equal monthly instalments, falling due on

or before 15.11.2010 and on or before the 15th day of the

succeeding months.

6. It is made clear that on failure to make payment of

any of the instalments, the respondents will be free to

proceed with further steps pursuant to Ext.P2 notice. It is

also made clear that the benefit granted as above is subject

to the condition that the petitioner is precluded from raising

any subsequent challenge against such proceedings.

C.K. ABDUL REHIM
JUDGE
dnc