High Court Kerala High Court

Sindhu Jose vs State Bank Of India on 3 April, 2009

Kerala High Court
Sindhu Jose vs State Bank Of India on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10454 of 2009(B)


1. SINDHU JOSE,W/O.JOSE,
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA,
                       ...       Respondent

2. THE AUTHORISED OFFICER AND

3. M/S.STUDIO 21,A PARTNERSHIP CONCERN

4. MR.S.SUNNY,S/O.SATHYANESAN,

5. ANNAMMA SUNNY,W/O.S.SUNNY,

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/04/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.10454 of 2009-B

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 3rd day of April, 2009.

                     JUDGMENT

1.Notice to respondents 3 to 5 dispensed with

preserving their right to move for review of this

judgment, if aggrieved.

2.Heard the learned counsel for the petitioner and

the learned standing counsel for respondents 1

and 2.

The petitioner and two others constituted a firm

and commenced a business. It is stated that the

petitioner’s property was offered as collateral

security. On default in payment of the total

outstandings which, according to the petitioner,

has now come to around Rs.20 lakhs with add ons,

WP(C)10454/09 -: 2 :-

on the basis of the notice issued under the

SARFAESI Act, action has been taken for

dispossession and sale. The petitioner accuses

the other two for having swindled and having

defrauded the petitioner. It is stated that the

petitioner has taken over establishment and she

would be able to wipe off the outstandings. As

against the total outstandings, if the petitioner

would pay an amount of Rs.8 lakhs before the

court closes for mid-summer, having regard to the

fact that the arrears were put for distress

action during the previous financial year, it was

thought that the petitioner could have an order

in her favour. But, she does not admit to be

capable of generating those funds. This writ

petition is hence ordered directing that if the

petitioner deposits an amount of Rs.8 lakhs with

the bank on or before 8.4.2009, the bank will

consider giving her a few instalments to pay off

the remaining outstandings and regularize the

transaction. This judgment will not preclude the

petitioner from seeking relief before the DRT

WP(C)10454/09 -: 3 :-

under Section 17 of the SARFAESI Act. All other

issues are left open.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/060409