High Court Kerala High Court

Santhosh Kumar.B.R. vs The Kerala State Co-Operative … on 19 May, 2010

Kerala High Court
Santhosh Kumar.B.R. vs The Kerala State Co-Operative … on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13299 of 2010(J)


1. SANTHOSH KUMAR.B.R., SUSHMA SADAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. THE AUTHORISED OFFICER/REGIONAL MANAGER-

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK

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

 Dated :19/05/2010

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 13299 of 2010
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 19th day of May, 2010

                               JUDGMENT

Being aggrieved of the steps taken by the respondent Bank

under the SARFAESI Act, the petitioner had approached this Court

earlier by filing W.P. (C) No. 1616 of 2010, which led to Ext.P3

judgment. Taking note of the rival submissions and the request of the

petitioner to provide one more chance to have the loan account

regularized, this Court permitted the petitioner to clear the entire ‘over

due’ amount of about Rs. 6.20 lakhs by way of few installments, which

was to be satisfied in the manner as specified in paragraph 3 of Ext.P3,

making it clear that the entire over due amount was to be cleared on or

before 31st March, 2010. Subject to the clearance of the ‘over due’

amount as above, the loan was ordered to be regularized and the

petitioner was directed to effect the regular EMIs without fail.

2. The petitioner has now approached this Court challenging

Ext.P5 proceedings issued by the Bank seeking to satisfy a total sum of

Rs, 12,51,475/- with interest and other expenses, which according to

the petitioner is not correct or sustainable. The learned counsel for the

petitioner submits that amount shown in Ext.P5 is the very same

amount as shown in Ext.P1. Despite satisfying a portion of outstanding

W.P. (C) No. 13299 of 2010
: 2 :

liability i.e. nearly Rs. 3.5 lakhs (correctness of the amount is seriously

disputed by the respondent) , the same has not given credit to the loan

account while issuing Ext.P5 proceedings; submits the learned counsel.

3. The learned counsel for the Bank on instructions submitted

that the petitioner was already given a chance by this Court for

regulairsing the loan account by satisfying over due amount, which in

fact was not availed by the petitioner. In the said circumstances,

issuance of Ext.P5 is not liable to be assailed, however adding that at

all any amount remitted by the petitioner has been left out, the same of

course will be given credit to and only the balance amount will be

recovered from the petitioner.

4. Taking note of the facts and circumstances, the respondent

Bank is directed to intimate the petitioner as to the balance/outstanding

liability under the loan transaction within one week of receipt of a copy

of this judgment. On such event, the outstanding liability shall be

cleared by the petitioner by way of ‘four’ equal monthly installments.;

the first of which shall be effected on or before 20th June, 2010 and the

remaining installments to be effected on or before 20th of the

succeeding months. Subject to the above, the coercive proceedings

stated as being pursued against the petitioner shall be kept in

abeyance. It is made clear that if the petitioner commits any default in

W.P. (C) No. 13299 of 2010
: 3 :

effecting the installments, as aforesaid, the respondent Bank will be at

liberty to proceed with further steps for realization of the entire amount

in lump sum, from the stage where it stands.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd

W.P. (C) No. 13299 of 2010
: 4 :