High Court Kerala High Court

U.Hajira vs The North Malabar Gramin Bank on 13 September, 2010

Kerala High Court
U.Hajira vs The North Malabar Gramin Bank on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14880 of 2010(H)


1. U.HAJIRA, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. THE NORTH MALABAR GRAMIN BANK,
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

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

 Dated :13/09/2010

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

               --------------------------------------
                 W.P.(C).No.14880 of 2010
               --------------------------------------

       Dated this the 13th day of September, 2010


                       J U D G M E N T

———————-

Petitioner is approaching this court challenging

the proceedings initiated under the Securitisation and

Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 (SARFAESI Act). Pursuant to

default committed in repayment of a Housing Loan availed

by the petitioner from the respondents, proceedings were

initiated for taking over possession of the immovable

property, which is the secured asset. The respondents have

invoked Section 14(1) and Ext.P1 petition was filed before

the Chief Judicial Magistrate Court.

2. Eventhough various contentions are raised

against the proceedings, it is submitted that, repayment

period of the housing loan, which was availed in the year

2006, is 180 monthly installments. Therefore the petitioner

is seeking indulgence of this court in permitting payment of

defaulted installments and for continuing repayments in

future in accordance with the original schedule. It is noticed

W.P.(C).14880/10-H -2-

that the petitioner has not availed any statutory remedy at the

stages when proceedings was pursued under Section 13(2)

and 13(4) of the Act.

3. There is absolutely no merit for interference by this

court with respect to the matter which is now pending before

the C.J.M. Court. However, I am of the opinion that some

indulgence can be shown in permitting regularisation of the

loan account by paying the defaulted arrears. This is

especially because of the fact that the petitioner had remitted

a sum of Rs.1,00,000/- during pendency of this writ petition in

compliance with direction issued by this court.

4. Under the above circumstances, the writ petition

is disposed of directing the petitioner to remit the amounts

pertaining to the defaulted installments along with interest

and expenses if any due, in three (3) equal monthly

installments falling due on or before 30.10.2010 and on or

before the last day of the two succeeding months. The

petitioner shall also remit the regular installments due with

respect to these months along with the above said payments.

The respondents shall keep in abeyance further proceedings

for dispossession of the petitioner from the property till such

W.P.(C).14880/10-H -3-

time the petitioner regularises the account. It is made clear

that on the event of default in payment of any one of the

installments, the respondents will be free to proceed with

further steps.

5. If the petitioner regularises the loan account by

paying the defaulted amounts as directed above, the

respondent Bank shall permit her to continue payment of

future installments as per the schedule stipulated under the

loan agreement.

The above relief is granted subject to the condition that

the petitioner is precluded from raising any subsequent

challenge against the proceedings, either before this court or

before any other Forum.

C.K.ABDUL REHIM, JUDGE.

okb