High Court Kerala High Court

Smt. Haleema R. vs The South Indian Bank Limited on 17 February, 2010

Kerala High Court
Smt. Haleema R. vs The South Indian Bank Limited on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4864 of 2010(U)


1. SMT. HALEEMA R., W/O.HASSANAR,
                      ...  Petitioner

                        Vs



1. THE SOUTH INDIAN BANK LIMITED.,
                       ...       Respondent

2. THE DEBT RECOVERY TRIBUNAL,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

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

 Dated :17/02/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                                W.P(C) No. 4864 OF 2010
              .........................................................................
                  Dated this the 17th February, 2010

                                   J U D G M E N T

The petitioner had availed a cash credit facility to the tune

of Rs. One crore form the State Bank of Travancore in the year

2004 and thereafter, another housing loan of Rs. 30 lakhs from

the first respondent Bank. In furtherance to the negotiations in

between the parties, the cash credit facility was taken over by

the first respondent Bank and the petitioner was effecting

repayments under both the loans together. However in the

course of time, the petitioner turned to be a defaulter, under

which circumstance, the first respondent proceeded with coercive

steps under the SARFAESI Act, which was sought to be

intercepted by filing W.P.(C) No.9707 of 2007, mainly contending

that the Bank was not right in declaring the account of the

petitioner as ‘NPA’ in view of non-satisfaction of the requirement

as contemplated under section 31(j) of the Act , which stipulates

that the amount due should be a minimum of 20% of the

principal amount and interest thereon.

2. The above Writ Petition was disposed of by this Court,

W.P(C) No. 4864 OF 2010

2

declining interference, referring to the alternate remedy

available to the petitioner. Accordingly, the petitioner filed

S.A.No. 35 of 2007 before the DRT and moved an interlocutory

application for stay. Since the application for stay was not

considered by the Tribunal, the petitioner again approached this

Court by filing W.P(C)No.17332 of 2007, which was disposed of,

directing the DRT to consider and pass appropriate orders on the

petition for stay as well as the appeal, making it clear that the

petitioner shall not be dispossessed from the house till

29.06.2007.

3. Pursuant to the above verdict, the DRT considered the

appeal and an order was passed on 28.06.2007 holding that the

appeal preferred by the petitioner was quite ‘premature’ in view

of the law declared by the Apex Court in Mardia Chermicals

Limited vs. Union of India (2004 (4) SCC 311) and also

based on the endorsement stated as made by the learned

counsel appearing for the petitioner that the SA could be

dismissed in he above circumstances. It was thereafter, the

petitioner chose to approach this Court again by filing W.P.(C)

No.20203 of 2007 raising many a ground, also disowning the

W.P(C) No. 4864 OF 2010

3

correctness and justifiability of the endorsement stated as made

by the then Counsel in the SA. After considering the matter at

length, the above Writ Petition was dismissed as per Ext. P3

judgment dated 20.07.2009, observing that the petitioner, if

aggrieved in any manner, was at liberty to approach the

statutory authority by filing appropriate proceedings in this

regard. So as to enable the petitioner to pursue such remedy,

the coercive steps stated as being pursued were intercepted, on

condition that the petitioner deposited a sum of Rs. One lakh

within the time specified therein.

4. It appears from the proceedings filed before this Court

that the petitioner has approached the DRT by filing S.A.No.

377 of 2009, wherein Ext. P4 order was passed on 01.10.2009

directing to maintain ‘status quo’. Subsequently, the said order

was varied as per Ext.P5 dated 26.11.2009, directing the

petitioner to deposit a sum of Rs. ‘Thirty Five lakhs’ on or before

31.12.2009.

5. Admittedly, the petitioner did not satisfy the said

condition imposed by the DRT. In the meanwhile, because of

non-compliance of the direction in Ext. P5, the respondent Bank

W.P(C) No. 4864 OF 2010

4

had proceeded with further steps, by moving the concerned

C.J.M. under Section 14(1) of the Act, which led to Ext. P6 order

directing to take delivery of the property on 18.02.2010 and to

report compliance on the next day.

6. The petitioner is aggrieved of Ext. P6 order since he has

already filed Ext.P8 representation before the DRT seeking for

further extension of time . Taking note of the sequence of

events, this Court does not find any merit or bonafides in the

course and conduct being pursued by the petitioner, which

cannot but be deprecated in the strongest possible words .

7. However, the learned Counsel for the respondent Bank

submits that even at this extent of time, the Bank, as a gesture

of goodwill, is ready and willing to provide one week’s time to

the petitioner to satisfy the condition imposed vide Ext.P5

order and on satisfying the said requirement, taking note of the

specific assurance made by the petitioner in the Writ Petition as

well as in Ext. P8 representation filed before the Tribunal that the

entire liability will be wiped out before 31.03.2010, further

proceedings could be caused to be kept in abeyance till such

time.

W.P(C) No. 4864 OF 2010

5

8. In the above facts and circumstances, the petitioner is

permitted to satisfy the condition imposed by the DRT vide Ext.

P5, depositing a sum of Rs. Thirty Five lakhs within one week

from today. On satisfying the said requirement, all further

proceedings, including those pursuant to Ext. P6, shall be kept

in abeyance till 31.03.2010 , subject to the condition that the

entire outstanding liability under the loan transaction is cleared

by the petitioner on or before 31.03.2010. It is made clear that

if the petitioner does not honour the commitment as above , i.e.,

if there is any failure to satisfy Rs. ‘Thirty Five lakhs’ within one

week or the balance amount on or before 31.03.2010, the

respondents will be at liberty to proceed with further steps for

realisation of the entire amount in a lump sum, from the stage

where it stands now.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk