High Court Kerala High Court

Sandhya.S.Nair vs State Bank Of Travancore on 20 October, 2010

Kerala High Court
Sandhya.S.Nair vs State Bank Of Travancore on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27515 of 2010(L)


1. SANDHYA.S.NAIR, MADATHIL VEEDU,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE, REGION II,
                       ...       Respondent

2. THE BRANCH MANAGER, STATE BANK OF

3. P.S.SANTHOSH KUMAR, P.S.BHAVAN,

                For Petitioner  :SRI.ANIL K.NARENDRAN

                For Respondent  : No Appearance

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

 Dated :20/10/2010

 O R D E R
                  C.K.ABDUL REHIM, J.

               -------------------------------------------
                 W.P.(C).No.27515 of 2010
               -------------------------------------------

          Dated this the 20th day of October, 2010


                       J U D G M E N T

———————-

The 3rd respondent is the former husband of

the petitioner. Immovable property having an extent of

4 Ares (9.9 cents) covered under Ext.P1 settlement deed

was in the joint name of the petitioner and the 3rd

respondent. Subsequently the rights of the 3rd

respondent in the property was released in favour of the

petitioner by virtue of Ext.P2 deed, executed on

8.6.2007. As a consequence of the strained marital

relationship the petitioner was compelled to approach

the Family Court, Thiruvananthapuram seeking divorce.

Claim was also raised for realising various amounts due

from the 3rd respondent, to the tune of Rs.67,76,370/-.

By virtue of Ext.P3 judgment, the Family Court allowed

the divorce and decree was passed permitting the

petitioner to realise the above said amount from the 3rd

W.P.(C).27515/10-L -2-

respondent.

2. The issue involved in this writ petition pertains to

Medium Term Loan (Housing Loan) availed by the 3rd

respondent from the 1st respondent Bank, during the year

2001. Consequent to default committed in repaying the

amounts, respondents 1 and 2 had initiated proceedings

under the Securitisation and Reconstruction of Financial

Assets and Enforcement of Security Interest Act, 2002

(SARFAESI Act) against the property covered under

Ext.P1 & P2 which is the secured asset with respect to the

loan transaction. Ext.P4 is the copy of notice issued under

Section 13(2). It is stated that on receipt of Ext.P4 the

petitioner had approached the respondents 1 and 2 by

submitting Ext.P5 representation. Contents of Ext.P5 is to

the effect that, the petitioner was not having any direct

knowledge regarding the loan transaction and that her free

consent was not there while creating the mortgage.

However, request was to postpone further coercive steps on

the promise that the petitioner will pay off the liability in

W.P.(C).27515/10-L -3-

order to save the property from being sold. Ext.P6 is the

reply issued by the 1st respondent considering the said

request. It was informed that the Bank is unable to accede

to any such request of the petitioner, since the loan

account in question was treated as NPA as per the

guidelines of the Reserve Bank of India and since the

borrower has not cared to make payment of the amounts

due even after receipt of notice under Section 13(2).

3. Eventhough various grounds are raised in this

writ petition touching validity of the mortgage created,

learned counsel for petitioner conceded that the petitioner

is not intending to pursue such challenges, provided the

petitioner is permitted to pay off the entire liability within a

reasonable time, in installments, without prejudice to her

rights to recover the amounts from the 3rd respondent.

4. Learned counsel for respondents 1 and 2, on the

basis of instructions submitted that, the loan in question

was availed as early as in the year 2001 and there was

chronic default in repayments. The arrears outstanding

W.P.(C).27515/10-L -4-

payment is around Rs.13.18 lakhs, is the submission. It is

noticed that as a gesture of indulgence, when the writ

petition came up for consideration, this court directed the

petitioner to remit a sum of Rs.3 lakhs. Admittedly the

amount was remitted on 15.9.2010.

5. Considering the facts and circumstances, I am not

at all inclined to interfere with the SARFAESI proceedings

on the basis of the contentions, especially in view of the

alternate remedy provided under the statute. However, I

am of the opinion that indulgence can be shown in the

matter of permitting the petitioner to pay off the entire

liability within a reasonable period.

6. Accordingly the writ petition is disposed of

directing the respondents 1 and 2 to keep further

proceedings of recovery pursuant to Ext.P4 notice in

abeyance, provided the petitioner pays the entire liability

along with interest due thereon, in 4 equal monthly

installments, falling due on or before 30.11.2010 and on or

before the last day of the succeeding months.

W.P.(C).27515/10-L -5-

7. In view of Ext.P2 release deed, respondents 1 and 2

are directed to release the title deeds and other documents

kept in their custody pursuant to the mortgage created, to

the petitioner, once the entire balance is cleared payment.

8. It is made clear that payment of amounts if any

made by the petitioner will be without prejudice to her

rights of the petitioner to enforce Ext.P3 judgment passed

by the Family Court, against the 3rd respondent.

9. It is also made clear that on the event of default in

payment of any of the amounts as directed above the

respondents will be free to proceed with further steps of

recovery and on such event the petitioner is precluded from

raising any subsequent challenge.

C.K.ABDUL REHIM, JUDGE.

okb