High Court Kerala High Court

Smt.S.Jaseena vs The Authorised Officer on 24 November, 2008

Kerala High Court
Smt.S.Jaseena vs The Authorised Officer on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34013 of 2008(Y)


1. SMT.S.JASEENA, NAJATH, NCC ROAD,
                      ...  Petitioner

                        Vs



1. THE AUTHORISED OFFICER, CHIEF MANAGER
                       ...       Respondent

2. THE MANAGER, STATE BANK OF

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/11/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).No.34013 OF 2008
                  -------------------------------------------
            Dated this the 24th day of November, 2008


                              JUDGMENT

Heard learned counsel for parties. I do not find any error

of jurisdiction or legal infirmity in the impugned proceedings.

The petitioner availed a cash-credit facility and defaulted

repayment. The account got classified as an NPA and

proceedings were initiated under Section 13 of the SARFAESI

Act. In October, 2007, the total accruals was around Rs.3.40

lakhs. No amount was paid. The petitioner states that

appropriate notice was not issued though the change of address

was notified to the bank. Learned counsel for the bank states

that the petitioner, after availing the cash-credit facility for

business purpose, left India even without informing the bank.

Whatever that be, the total outstandings have accrued and by

now, the amount would be around Rs.4 lakhs. Under such

circumstances, repelling all contentions and affirming the

proceedings, and precluding the petitioner and her husband

from challenging the impugned proceedings before any other

WPC.34013/08

Page numbers

Tribunal or court, this writ petition is ordered recording the

submission that the petitioner may be granted facility to repay

the outstandings in instalments, that if the petitioner deposits

an amount of Rs.1.50 lakhs within four weeks and continues to

remit amounts at the rate of Rs.25,000/- per month, payable on

or before the last working day of every month commencing from

January, 2009, the impugned distress action will be deferred and

ultimately dropped. However, if there is default in remitting any

of the amounts as aforesaid, the benefit of this judgment shall

stand recalled automatically and distress action shall follow.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.