High Court Kerala High Court

T.Mohammed Aslam vs The Indian Bank on 29 November, 2010

Kerala High Court
T.Mohammed Aslam vs The Indian Bank on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34150 of 2010(P)


1. T.MOHAMMED ASLAM, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. THE INDIAN BANK, REPRESENTED BY
                       ...       Respondent

2. THE ASSISTANT GENERAL MANAGER,

3. THE AUTHORIZED OFFICER (UNDER THE

4. ANJILATH ABOOBACKER, S/O. LATE

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :29/11/2010

 O R D E R
                  C.K. ABDUL REHIM, J
                 -------------------------------
                WP(C) NO. 34150 OF 2010
               -------------------------------------
         Dated this the 29th day of November, 2010


                         JUDGMENT

Challenge in this Writ Petition is against

proceedings initiated under the Securitistation and

Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 (SARFAESI Act). Consequent

to failure in repayment of amounts availed by the

petitioner from the respondent Bank under a cash credit

facility, proceedings was initiated against the immovable

property, which is the secured asset. The 3rd respondent

had now issued Ext.P4 notice as contemplated under Rule

8 (1) of the Security Interest (Enforcement Rules, 2002)

intimating steps contemplated under Section 13 (4).

2. It is noticed that the petitioner had not invoked

any of the statutory remedies available at any stage of the

proceedings. Hence considering the dictum laid by the

Hon’ble apex court in United Bank of India Vs.

Satyavati Tondon and others [2010 (8) SCC 110] it is

2
WP(C) No. 34150/2010

not proper and justified for this Court to interfere with the

proceedings invoking powers under Article 226.

3. Having confronted with the above position, learned

counsel for the petitioner submitted that the petitioner is

relinquishing all challenges against the proceedings and that

he is not intending to pursue any of the statutory remedies. On

the other hand, prayer is only to permit the petitioner to pay off

the entire liability in a phased manner within a reasonable

time.

4. Heard, learned standing counsel appearing for

respondent Bank. It is submitted that there is an outstanding

balance of around Rs.17.28 lakhs plus interest and incidental

charges. It is further submitted that the cash credit facility

remains overdrawn for a considerable period and the petitioner

was not taking any effective steps to wipe off the liability.

5. Having considered the facts and circumstances of the

case, I am of the view that, eventhough interference on merits

is not proper, indulgence can be shown in permitting the

3
WP(C) No. 34150/2010

petitioner to pay off the liability within a reasonable time in

instalments.

6. Accordingly, the Writ Petition is disposed of directing

the respondents 1 to 3 to keep in abeyance all further coercive

steps pursuant to the notices already issued, provided the

petitioner remits the entire balance outstanding along with

interest and expenses if any accruing, in 8 (eight) equal

monthly instalments, falling due on or before 20.12.2010 and

on or before the 20th day of the succeeding months.

7. It is made clear that on the event of default in

payment of any one of the instalments as stipulated above, the

respondents will be free to proceed with further steps pursuant

to notices already issued. It is also made clear that the relief

granted above is subject to condition that the petitioner is

precluded from raising any subsequent challenge against such

proceedings.

C.K. ABDUL REHIM
JUDGE
dnc