High Court Kerala High Court

Shameer.V. vs The District Collector on 24 August, 2009

Kerala High Court
Shameer.V. vs The District Collector on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23837 of 2009(Y)


1. SHAMEER.V., AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE DEPUTY TAHSILDAR,

3. STATE BANK OF INDIA REPRESENTED BY

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

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

 Dated :24/08/2009

 O R D E R
                  P.R.RAMACHANDRA MENON, J.
                 -----------------------------------------------
                        WP(C) NO. 23837 OF 2009
                        -----------------------------------
                Dated this the 24th day of August, 2009


                              J U D G M E N T

The petitioner had availed a loan of Rs.1,30,000/- from the

respondent Bank in the year 2004, agreeing to repay the same in the

manner as specified under the particular Scheme, i.e., PMRY Scheme. It

appears that, the petitioner turned to be a defaulter, under which

circumstance, the Bank proceeded with coercive steps invoking the

provisions under the Kerala Revenue Recovery Act, which is sought to be

intercepted in the present Writ Petition.

2. Learned counsel appearing for the Bank submits, on

instructions that, after availing the loan in the year 2004, absolutely no

payment was effected by the petitioner, but for the remittance of a sum of

Rs.20,000/- that too, only after taking the coercive steps. It is also brought

to the notice of this Court that, as on 28.02.2009, a sum of Rs.1,83,196/-

plus further interest and cost is due from the petitioner.

3. Learned counsel for the petitioner submits that, the petitioner

is only a `general worker’ and that the petitioner is ready to pay the liability

by way of instalments. After considering the facts and circumstances, the

WPC NO.23837/2009 2

petitioner is permitted to wipe off the entire liability by way of `six’ equal

monthly instalments; the first of which shall be paid on or before the 25th of

September, 2009, to be followed by the remaining instalments to be

effected on or before the 25th of the succeeding months. Subject to the

above, all further proceedings to recover the due amount pursuant to

Ext.P1 and P2 shall be kept in abeyance for the time being. It is made

clear that, if any default is committed by the petitioner in meeting the

requirements as above, the respondents will be free to proceed with further

steps for realisation of the entire amount in a lump sum, by pursuing such

steps from the stage where it stands now.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

dnc