High Court Kerala High Court

V.C.Mohammed Koya Thangal vs State Bank Of India on 15 March, 2010

Kerala High Court
V.C.Mohammed Koya Thangal vs State Bank Of India on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6224 of 2010(C)


1. V.C.MOHAMMED KOYA THANGAL,
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA,
                       ...       Respondent

2. THE AUTHORIZED OFFICER,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  :SRI.GEORGE THOMAS(MEVADA), SC, SBI

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

 Dated :15/03/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
                   ---------------------------
                       W.P(C) No.6224 of 2010-C
                  ----------------------------
              Dated this the 15th day of March, 2010.

                           J U D G M E N T

The petitioner is challenging the steps taken by the

respondent Bank invoking the machinery under the SARFAESI Act for

realization of the amount stated as due form the petitioner under a

housing loan.

2. The petitioner had availed a ‘housing loan’ of Rs.3.75

lakhs from the first respondent Bank creating security interest over

the property in question. The petitioner failed to pay the timely

instalments; under which circumstances, the Bank declared the

account as NPA and proceeded with further steps for taking

possession as well as causing the property to be sold under the

relevant provisions of the SARFAESI Act.

3. The case of the petitioner is that the issue had already

been taken up before this Court, leading to Ext.P5 judgment passed

by the Division Bench of this Court in W.A.No.64 of 2009.

Eventhough, some time was granted to satisfy the outstanding

W.P(C) No.6224 of 2010-C 2

liability, because of some unforeseen circumstances, the petitioner

could not honour his commitment and he filed Ext.P6

representation before the Bank for some more time to clear the

liability. It is stated that the Bank has issued Ext.P7 communication

directing the petitioner to satisfy the balance amount within 15

days, without showing the actual amount due; whereupon the

petitioner satisfied a sum of Rs.1 lakh, as borne by Ext.P8 receipt

and filed Ext.P9 representation to close the loan account and return

the sale deeds. The petitioner is now before this Court alleging

callous inaction on the part of the Bank in returning the title deeds

after recording satisfaction.

4. Sri.P.Gopinatha Menon, the learned counsel appearing

for the Bank submits on instructions, that the sequence of events

narrated in the Writ Petition is not in order and that the petitioner

was a chronic defaulter right from the beginning. Even though the

Bank has extended much leniency, providing opportunity to the

petitioner to clear the outstanding liability, it was not properly

utilized by the petitioner, who only wanted to protract things

somehow or the other. The learned counsel also projects the fact

that the matter has become final by virtue of Ext.P5 judgment

W.P(C) No.6224 of 2010-C 3

passed by this Court. It is also stated that, because of the default

on the part of the petitioner, the property was sold on 20.4.2009

and the sale was confirmed, as borne by Ext.P7. The petitioner was

given an opportunity by this Court to save his property, on condition

that he satisfied the entire outstanding liability by way of ‘six’ equal

monthly instalments beginning from 31.1.2009, making it clear that

if any default was committed, the proceedings pursued by the Bank

could be continued and no further time would be granted under any

circumstances. It is brought to the notice of this Court that the

benefit given by the Division Bench of this Court was not properly

availed by the petitioner satisfying the timely instalments. It was in

the said circumstances, the property was sold on 20.4.2009 and the

registration was also effected on 23.12.2009.

5. Obviously, the sale is not under challenge and the

successful bidder of the property is not made a party in the Writ

Petition. The learned counsel for the petitioner submits that the

petitioner was not aware of the said proceedings. The explanation

offered to the petitioner does not appear to be palatable to this

Court. The learned counsel for the Bank also brought it to the

notice of this Court that, despite the issuance of Ext.P7

W.P(C) No.6224 of 2010-C 4

communication in response to Ext.P6 representation, providing

further time to the petitioner to clear the outstanding amount, the

same was not satisfied by the petitioner, but for effecting a part

payment vide Ext.P8, followed by Ext.P9 representation. The

attempt is only to protract things and that no more leniency is liable

to be extended to the petitioner in any manner, since the sale is

complete and the property has also been registered in the name of

the successful bidder. The remedy of the petitioner in any, is

provided under the statute itself. No interference is warranted. The

Writ Petition fails and it is dismissed accordingly; however, without

prejudice to the right of the petitioner to avail the remedy under the

statute.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab

W.P(C) No.6224 of 2010-C 5