High Court Kerala High Court

Smt.Seena Kumari vs State Bank Of Travancore on 18 March, 2008

Kerala High Court
Smt.Seena Kumari vs State Bank Of Travancore on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8359 of 2008(T)


1. SMT.SEENA KUMARI, AGED 47 YEARS,
                      ...  Petitioner
2. SRI.ASHOK KUMAR.K., S/O.KUNJIRAMAN

                        Vs



1. STATE BANK OF TRAVANCORE, REPRESENTED
                       ...       Respondent

2. THE AUTHORISED  OFFICER (CHIEF MANAGER)

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/03/2008

 O R D E R
                         ANTONY DOMINIC, J.

                    = = = = = = = = = = = = = =
                    W.P.(C) No. 8359 OF 2008 - T
                    = = = = = = = = = = = = = =

               Dated this the 18th day of March, 2008


                           J U D G M E N T

In this writ petition what is challenged is the proceedings

initiated by the respondent bank under the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002. Even according to the counsel for the

petitioners, five instalments are in default and what is sought for is

an order permitting the petitioners to regularise the loan by paying

the instalment amount in default.

2. From the submissions made on behalf of the

respondents, it is seen that a 20 year loan was availed of in 2004

and what is in default is some of the instalments. Having regard to

the above, I feel, ends of justice will be met if the petitioners are

permitted to revive their loan by clearing the entire amount that is

due along with other costs incurred by the bank towards the

proceedings impugned in this writ petition.

W.P.(C)No.8359/2008

– 2 –

3. Accordingly, I direct that the petitioners shall pay the

entire amount in default along with other costs incurred by the bank

before 31st March, 2008 and subject to such payment further

proceedings will stand deferred. I also direct that on payment as

above, the bank will revive the loan agreement and the petitioners

will be allowed to pay the future instalments as provided for in the

loan agreement itself. It is clarified that in case default is

committed the bank will be free to continue the proceedings.

ANTONY DOMINIC
JUDGE
jan/-