High Court Kerala High Court

Suhura Beevi vs State Bank Of Travancore on 2 June, 2009

Kerala High Court
Suhura Beevi vs State Bank Of Travancore on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12035 of 2009(Y)


1. SUHURA BEEVI, W/O.ADAM RAWTHER,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE, REGION V,
                       ...       Respondent

2. S.ASOKAN, PUTHEVILA KIZHAKKATHIL,

3. Y.ASHA RANI, W/O.S.ASOKAN,

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

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

 Dated :02/06/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
              ........................................................................
                   W.P.(C) No. 12035 OF 2009
              .........................................................................
                        Dated this the 2nd June, 2009


                                  J U D G M E N T

Securitisation proceedings pursued by the Bank have been

sought to be intercepted in the present Writ Petition, raising

many a ground, including sustainability of the impugned

proceedings on legal as well as factual grounds. The learned

counsel for the petitioner submits that pursuant to the interim

order passed by this Court on 08.04.2009, a sum of Rs.50,000/-

was paid in April, 2009 and yet another sum of Rs.50,000/- was

paid in the last month as well. It is further pointed out that the

petitioner is bound to effect similar payments in view of the

above interim order and will wipe out the entire liability

accordingly.

2. Heard the learned counsel appearing on behalf of the

respondent Bank as well.

3. Considering the facts and circumstances, the interim

W.P.(C) No. 12035 OF 2009

2

order dated 08.04.2009 is made absolute and the petitioner will

continue to effect further payments towards the outstanding

liability by remitting a sum of Rs. 50,000/- on or before the last

working day of every month. If any default is committed by the

petitioner in remitting the payments as above, the respondent

Bank will be at liberty to proceed against the petitioner, on the

basis of the steps already taken, for realisation of the entire

amount in a lump sum.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk