High Court Kerala High Court

T.S.Swaminathan vs The Housing Development Finance on 4 January, 2010

Kerala High Court
T.S.Swaminathan vs The Housing Development Finance on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29718 of 2009(H)


1. T.S.SWAMINATHAN, AGED 36,
                      ...  Petitioner

                        Vs



1. THE HOUSING DEVELOPMENT FINANCE
                       ...       Respondent

                For Petitioner  :SRI.M.JITHESH MENON

                For Respondent  : No Appearance

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

 Dated :04/01/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C)No. 29718 OF 2009
              .........................................................................
                     Dated this the 4th January, 2010

                                   J U D G M E N T

The coercive proceedings taken by the respondent Bank

invoking the provisions under the SARFAESI Act in the attempt

to realise the balance due on the Housing Loan availed by the

petitioner forms the subject matter of challenge in the Writ

Petition.

2. The case of the petitioner is that he had availed a

housing loan of Rs.24,04,778/- from the respondent Bank

assuring to effect payment by way of installments as agreed.

However, because of some adverse circumstances with regard to

the business conducted by the petitioner, he could not prove the

words by his deed, under which circumstance, the respondent

Bank proceeded with coercive steps, as stated above, which

made the petitioner to approach this Court challenging the same.

3. Heard the learned Counsel appearing for the bank as

well. On going through the proceedings on record, it is seen that

coercive steps were intercepted by this Court as per the interim

W.P.(C)No. 29718 OF 2009

2

order dated 23.11.2009 recording the undertaking given by the

learned Counsel for the petitioner that the petitioner would remit

a sum of Rs.6 lakhs within one week as a pre-condition to put

him back in possession of the residential house and premises

which has already been taken over by the respondent Bank

invoking the provisions under Section 13(4) of the SARFAESI Act

read with Section 14. Subsequently, when the matter came up

for consideration on 07.12.2009, this Court, taking note of the

deposit of Rs. 6 lakhs, as effected by the petitioner, directed the

petitioner to deposit a further sum of Rs.2.5 lakhs on or before

31.12.2009. This Court also directed the petitioner to execute

an affidavit before a Notary Public undertaking to vacate the

building unconditionally as and when demanded, on which event,

the respondent Bank was directed to permit the petitioner to

reside in the house situated in the property. The learned

Counsel appearing for both the sides concede that the

requirements as above have very much been complied with and

the petitioner has been put back in possession of the building.

4. Regarding the direction given by this Court in the last

W.P.(C)No. 29718 OF 2009

3

paragraph of the above interim order dated 07.12.2009, the

learned Counsel for the Bank submits that the petitioner had to

file a fresh concrete proposal before this Court, as to the

payment of the balance amount in equal monthly installments

within a specified time of six months. The learned Counsel for

the petitioner submits that necessary proceedings in this regard

will be filed within no time.

5. However, taking note of the submission made by the

learned Counsel for the Bank that the petitioner can be permitted

to clear the arrears by way of `six’ equal monthly installments,

the position in this regard is recorded and the matter is disposed

of permitting the petitioner to clear the outstanding arrears by

way of six equal monthly installments, the first of which shall be

effected on or before 15.02.2010, to be followed by the

remaining installments to be effected on or before the 15th of

the succeeding months. It is made clear that, if any default is

committed by the petitioner in satisfying the liability as above,

the Bank will be at liberty to proceed with further steps , from

the stage where it stands now, for realisation of the entire

W.P.(C)No. 29718 OF 2009

4

amount in a lump sum.

6. With regard to the submission made by the learned

Counsel for the petitioner that the petitioner might be permitted

to approach the Bank, seeking for regularisation of the loan

account, having cleared the entire outstanding liability towards

the defaulted arrears or to give further time to clear the liability

in toto, the learned Counsel for the Bank submits that, this is a

matter which can be considered only at the hands of the Bank, if

the petitioner submits a representation in this regard. In the said

circumstance, the petitioner is permitted to file a representation

seeking for the reliefs as above, within one month, on which

event, the same shall be considered and appropriate orders will

be passed in accordance with law, of course, after giving an

opportunity of hearing to the petitioner, as expeditiously as

possible. It is also made clear that the contents of the affidavit

submitted by the petitioner before the respondent bank in tune

with the direction in paragraph No.4 of the interim order dated

07.12.2009 will form part of the judgment for further steps. This

however, as well as the direction in para 5 of this judgment will

W.P.(C)No. 29718 OF 2009

5

be subject to the orders to be passed by the bank after

considering the representation of the petitioner as aforesaid

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk