High Court Kerala High Court

Rasiya Moosa vs State Bank Of India Represetned By on 20 August, 2010

Kerala High Court
Rasiya Moosa vs State Bank Of India Represetned By on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25877 of 2010(H)


1. RASIYA MOOSA, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA REPRESETNED BY
                       ...       Respondent

2. A.C.M.SHAUKATH, ANDATHODU CHALLIL HOUSE

3. SABEENA, W/O.A.C.M.SHAUKATH, ANADATHODU

4. FATHIMA ALIAS PATHUMMA,

5. M.M.AMEER, S/O.A.C.MUHAMMED ALI,

6. A.C.SUBAIR, S/O.A.C.MUHAMMED ALI,

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :20/08/2010

 O R D E R
                  P.R.RAMACHANDRA MENON, J
                    --------------------------------------------
                     WP(C) NO. 25877 OF 2010
                    --------------------------------------------
            Dated this the 20th day of August, 2010

                                JUDGMENT

The petitioner who is the wife of the guarantor is before this Court,

stated as being aggrieved of the course pursued by the respondent Bank

in proceeding against the property over which security interest was

created in respect of a loan extended to the 2nd respondent (the principal

borrower) without proceeding against the said person or the other

guarantors; inspite of the fact that the borrower had already approached

this Court by filing WP(C) 30483/2009 culminating in Ext.P5 judgment,

whereby appropriate relief was extended to him, subject to the satisfaction

of the condition, which however was not complied with.

2. The learned counsel for the petitioner submits that the

husband of the petitioner was also a party to the said proceedings, having

been shown as the 5th respondent in Ext.P5. But since the matter was

finalized at the admission stage, the husband could not enter appearance

and make appropriate submissions. The learned counsel for the petitioner

submits that the husband of the petitioner is presently working abroad and

that the petitioner has been authorized to file the present Writ Petition so

as to meet the immediate requirements; especially in view of the coercive

proceedings.

2
WP(C) No. 25877/2010

3. Mr. K.K. Chandran Pillai, the learned senior counsel for the

Bank submits on instructions that the idea and understanding of the

petitioner that the Bank is resorting to some or other dubious means is not

at all correct or proper. It is true that the borrower who filed the Writ Petition

earlier before this Court leading to Ext.P5 judgment did not honour the

commitment and this being the position, the Bank is proceeding with further

steps for realization of the amounts due from the property of the borrower.

It is also pointed out that the said property belonging to the borrower is

one, where co-ownership rights are there for the wife, mother and brothers

of the borrower who have been arrayed as the respondents 3 to 6 in the

Writ Petition and they have also executed necessary documents in favour

of the Bank with regard to the creation of security interest over the

property. After considering the facts and figures and the limited grievance

of the petitioner, the learned senior counsel for the Bank submits that the

Bank is agreeable to proceed against the property of the borrower/defaulter

at the first instance and if only the income generated therefrom in the public

auction, will the Bank proceed against the property of the petitioner’s

husband.

4. After hearing both the sides, this Court finds that the only relief

now pressed before this Court is for a direction to proceed against the

property of the petitioner’s husband only after proceeding against the

3
WP(C) No. 25877/2010

properties of the borrower/defaulter. The grievance of the petitioner stands

substantially redressed in view of the submissions made on behalf of the

Bank. In the above circumstances, the submission made by the learned

senior counsel for the Bank is recorded and the Writ Petition is disposed of.

However it is made clear that, this will be without prejudice to the rights and

liberties of the respondent Bank to proceed against the property of the

husband of the petitioner, if and when necessitated, by pursuing such

steps from the steps where it stands now.

P.R.RAMACHANDRA MENON
JUDGE
dnc