High Court Kerala High Court

T.Thulaseedharan vs State Bank Of Travancore on 26 October, 2009

Kerala High Court
T.Thulaseedharan vs State Bank Of Travancore on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10078 of 2009(D)


1. T.THULASEEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

                For Petitioner  :SRI.B.PREMOD

                For Respondent  :SRI.R.S.KALKURA

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

 Dated :26/10/2009

 O R D E R
                    C.K.ABDUL REHIM, J.

                    ------------------------------
                 W.P.(C).No.10078 OF 2009
                    ------------------------------

           Dated this the 26th day of October, 2009


                        J U D G M E N T

———————-

1. The petitioner had availed a Housing Loan from the

respondent Bank during the year 2000, to the tune of

Rs.2,50,000/-. As per terms of the loan agreement, the amount

was agreed to be repaid in 140 equal monthly installments at the

rate of Rs.2600/- per month. Immovable property belonging to

the petitioner was mortgaged for securing the loan transaction.

According to the petitioner he had effected repayments promptly

for a considerable period and thereafter regular repayments

could not be effected due to some unforeseen financial

stringencies. Consequent to default committed in payment of

the amounts, the Bank had initiated proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (SARFAESI Act) and

notice under Section 13(2) as evidenced from Ext.P2, claiming

an amount of Rs.4,22,987/- as on 30.11.2008 was demanded.

According to the petitioner he had effected considerable

payment even after receipt of notice under Section 13(2). But

without considering the request of the petitioner for permitting

W.P.(C).10078/09-D 2

to regularise the loan account, the respondent Bank had

approached the Chief Judicial Magistrate, under Section 14(1) of

the Act and an Advocate Commissioner was appointed to take

over possession of the property.

2. By virtue of an interim order issued by this court on

27.3.2009, the petitioner had effected payment of an amount of

Rs.80,000/- in two installments. It is submitted that he had

effected further payment of Rs.15,000/- on 24.10.2009. The

petitioner is making serious dispute about correctness of the

amount in demand. However, the petitioner is expressing his

willingness to pay off the entire liability, provided the Bank will

consider waiver of interest/default interest to the possible extent.

The respondent Bank is not favouring in permitting any further

time for making payment of the outstanding balance.

3. Having considered contentions on both sides and facts

and circumstances of the case, I am of the opinion that

indulgence can be shown in permitting the petitioner to pay off

the entire liability, within a reasonable time, in installments,

eventhough interference on merit with respect to the SARFAESI

proceedings is not desirable in view of the effective alternate

remedy available.

4. Under the above circumstances the writ petition is

disposed of directing the petitioner to make payment of an

W.P.(C).10078/09-D 3

amount of Rs.75,000/- on or before 30th November, 2009. The

respondent is directed to keep in abeyance further coercive

steps till such date. If the amount as stipulated is paid, the

respondent Bank shall issue a balance statement to the

petitioner after crediting all payments and after considering

waiver of interest/default interest to the possible extent. The

petitioner shall continue payment of the balance so intimated in

4 (four) equal monthly installments falling due on or before

31.12.2009 and on or before the last day of succeeding months.

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

payment of any of the amounts as stipulated above, the

respondents will be free to take further steps pursuant to orders

already issued by the Chief Judicial Magistrate Court and on

such event the petitioner will be precluded from raising any

subsequent challenge against such proceedings either before

this court or before any other forum.

C.K.ABDUL REHIM, JUDGE.

okb