High Court Kerala High Court

S.Rajeev vs The Manager on 20 September, 2007

Kerala High Court
S.Rajeev vs The Manager on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3811 of 2007(D)


1. S.RAJEEV, S/O.K.S.PILLA,
                      ...  Petitioner

                        Vs



1. THE MANAGER, SOUTH INDIAN BANK LTD,
                       ...       Respondent

2. BIJU.M., S/O.KUNHIKRISHNAN NAIR.T.,

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :SRI.K.PRABHAKARAN, SC,SOUTH INDIAN BANK

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :20/09/2007

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.
                  -----------------------------------
               WP(C) Nos. 3811 & 21496 of 2007
                   ---------------------------------
          Dated, this the 20th day of September, 2007

                          J U D G M E N T

Both writ petitions are filed by the same person, who is

defaulter for the loan availed from the 1st respondent Bank. Even

though the liability is above Rs. 18 lakhs, petitioner’s property was

sold for Rs. 2 lakhs on 16/11/2006. Second respondent purchased

the property and got the Kudiyidappu shifted on payment of

compensation of Rs. 2 lakhs. According to the second respondent

he has already made investment of around Rs. 1 lakh in the

property and he is given delivery of the property in April 2007.

However, it is seen that petitioner had challenged the sale by filing

WP(C) No. 3811/2007 on 02/02/2007 itself. Since the property is

above one acre of land and the sale price is only Rs. 2 lakhs, I feel,

sale should be interfered with not only in the interest of the

petitioner but to protect the interest of the 1st respondent Bank,

which is to recover a further sum of Rs. 16 lakhs towards balance

loan from the very same petitioner. Simultaneously 2nd respondent

is entitled to compensation besides refund of purchase price paid.

In the circumstances, this writ petition is disposed of directing

WP(C) Nos. 3811 & 21496/2007
-2-

petitioner to give a Demand Draft for Rs. 5 lakhs to the 2nd

respondent within one month from today and if Demand Draft is

paid, sale will stand set aside with liberty to the 1st respondent Bank

to proceed against the very same property in recovery proceeding

for recovering balance of the very same loan, if petitioner does not

settle liability due to the Bank. Bank is also directed to grant some

incentives or rebates to the petitioner, if petitioner offers settlement

within a reasonable time by sale of property or otherwise. If

petitioner does not make payment, the writ petitions filed will stand

dismissed and 2nd respondent is entitled to retain the property.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg