High Court Kerala High Court

Viswanathan vs Indian Bank on 21 August, 2008

Kerala High Court
Viswanathan vs Indian Bank on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23361 of 2008(F)


1. VISWANATHAN, S/O.SUBRAMONIAM
                      ...  Petitioner

                        Vs



1. INDIAN BANK, PALAKKAD BRANCH
                       ...       Respondent

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  :SRI.S.EASWARAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/08/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.23361 OF 2008
               ----------------------------------------
                Dated this the 21st day of August, 2008

                            JUDGMENT

The petitioner challenges proceedings under the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, initiated by the respondent

for recovery of loan amounts due from the petitioner under a

loan, which the petitioner has defaulted repayment of. However,

the petitioner does not dispute the liability to pay or the

quantum. The petitioner confines his prayer for a permission to

pay off the amounts due in instalments.

2. This is opposed by the learned counsel for the bank,

who would submit that the petitioner has not paid any amount in

repayment of the loan amounts and as such he is not entitled to

any reliefs in the matter.

3. After hearing both sides, I feel that the petitioner can

be given some time to pay off the amounts in instalments.

Accordingly, the writ petition is disposed of with the following

W.P.(c)No.23361/08 2

directions:

The petitioner shall pay an amount of Rs.1.5 lakhs within

one month from today. The balance amount shall be paid in

six equal monthly instalments starting from 1.11.2008. Every

subsequent instalment shall be paid on the first working day of

every succeeding month. If the petitioner pays the initial

amount of Rs.1.5 lakhs and the instalments in time without

default, further proceedings under the Act shall be kept in

abeyance. However, if the petitioner commits default in either

the Rs.1.5 lakhs or any of the subsequent instalments, it would

be open to the respondent to continue proceedings as now

initiated without having to issue any fresh notice of

proceedings in that regard.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.23361/08 3