IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26718 of 2008(E)
1. SRI. P.T.MOHAN BABU, AGED 58 YEARS
... Petitioner
2. MRS. SERU MOHAN BABU, AGED 53 YEARS
Vs
1. CENTRAL BANK OF INDIA,REPRESENTED BY ITS
... Respondent
2. THE AUTHORISED OFFICER (REGIONAL MANAGER
3. THE BRANCH MANAGER
For Petitioner :SRI.V.V.RAJA
For Respondent :SRI.DEVAN RAMACHANDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/09/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.26718 of 2008
==================================
Dated this the 19th day of September, 2008.
JUDGMENT
Having heard the learned counsel for the
petitioner and the learned counsel for the
respondents, I am satisfied that there is no
jurisdictional error or legal infirmity in the
impugned proceedings. Learned counsel for the bank
points out that the loan, as originally availed,
was re-scheduled twice and the present arrears have
accumulated and it would not be commercially
feasible for the bank to re-schedule the
transaction or to extend any facility further. I
do not find any justifiable ground to direct the
bank to re-schedule the transaction or to extend
any facility other than to provide a breathing time
to pay off the outstandings.
Having regard to the facts and circumstances,
WPC26718/08
-:2:-
repelling all other contentions, this writ petition
is ordered directing that if the petitioner makes a
down payment of Rs.10 lakhs within one month from
now and remits the remaining amounts in monthly
instalments of Rs.10 lakhs, payable on or before
the last working day of every month, commencing
from November, 2008, distress action will stand
dropped. This is as a last chance and it is also
clarified that in view of the directions and the
fact that the challenge against the proceedings
have been repelled, the petitioner will not be
entitled to move the Debts Recovery Tribunal under
the SARFAESI Act. It is also further clarified
that this judgment will not stand in the way of the
petitioner working out any other arrangement with
the bank.
Thottathil B.Radhakrishnan,
Judge.
sl.