High Court Kerala High Court

Ramakrishna Panicker vs Dewan Housing Finace Corporation on 14 October, 2009

Kerala High Court
Ramakrishna Panicker vs Dewan Housing Finace Corporation on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23446 of 2009(A)


1. RAMAKRISHNA PANICKER, AGED 54 YEARS,
                      ...  Petitioner
2. YAMUNA UNNI, `AMBADI',

                        Vs



1. DEWAN HOUSING FINACE CORPORATION
                       ...       Respondent

2. THE AUTHORISED OFFICER, DEWAN HOUSING

3. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.P.PAULOCHAN ANTONY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/10/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P(C).No.23446 of 2009

                      ==================

                Dated this the 14th day of October, 2009

                             J U D G M E N T

The petitioners are defaulters in repayment of loan amounts due

from them to the 1st respondent. Therefore, the respondents initiated

proceedings under the Securitisation and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002, which is under

challenge in this writ petition. The petitioners do not dispute the

liability to pay or the quantum. The petitioners only seek facility to

regularise the loan account and permit them to continue to pay the

EMIs on the due dates as per the loan agreement.

2. The learned counsel for the respondents submits that in

order to regularise the loan account the petitioners have to pay

Rs.1,23,000/-. The petitioners seek instalment facility to pay the said

amount.

3. Having considered the submissions on both sides, this writ

petition is disposed of with the following directions:

The petitioners shall pay the amount of Rs.1,23,000/- required

for regularisation of the loan account in four equal monthly instalments

on 1.11.2009, 1.12.2009, 1.1.2010 and 1.2.2010, along with the

interest due thereon upto the date of payment and the EMIs for those

months as per the loan agreement. If the petitioners pay the same as

2

directed above, the respondents shall regularise the petitioners’ loan

account and allow the petitioners to continue to pay the EMIs in

accordance with the loan agreement. If the petitioners pay the above

said amounts and future EMIs on the due dates without default,

further proceedings under the Act shall be kept in abeyance. However,

if the petitioners commit default in complying with any of the above

directions, it would be open to the respondents to continue

proceedings as now initiated without having to issue any fresh notice

or proceedings in that regard.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

         ///True copy///




                             P.A. to Judge