High Court Kerala High Court

Zeenath vs The Kerala State Co-Operative … on 6 January, 2010

Kerala High Court
Zeenath vs The Kerala State Co-Operative … on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37866 of 2009(C)


1. ZEENATH,W/O.AZEEZ,KHADEEJA MANZL,
                      ...  Petitioner
2. A.K.ABDUL AZEEZ, S/O. AHAMED HAJI,

                        Vs



1. THE KERALA STATE CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. THE KERALA STATE CO-OPERATIVE BANK LTD.,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK

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

 Dated :06/01/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                 -----------------------------
                       W.P(C) No.37866 of 2009 -C
                ------------------------------
               Dated this the 6th day of January, 2010.

                         J U D G M E N T

Coercive steps taken by the respondent bank for

realisation of the outstanding amount under the loan transaction

with the petitioner are sought to be intercepted in this writ petition.

2. The learned counsel for the respondent bank, on

instructions, submits that the petitioner was not at all eager to

satisfy the due instalments on time, despite the assurance and

undertaking given in this regard and in the said circumstances,

there was no other alternative for the bank, but to proceed with the

steps as stated above. The learned counsel further submits that the

arrears towards defaulted instalments exceed Rs.6,15,000/-, while

the total amount outstanding under the loan transaction will be

around Rs.13,64,000/-.

3. The learned counsel for the petitioner submits that the

entire outstanding amount towards the defaulted instalments

together with interest and cost will be cleared before 31.3.2010 and

that the petitioner may be permitted to continue to effect the

instalments after regularizing the loan. The learned counsel for the

W.P(C) No.37866 of 2009 -C 2

respondent bank submits that the petitioner will have to prove his

bonafides, to consider the said request.

Considering the facts and circumstances, the petitioner is

directed to deposit the sum of Rs.2,00,000/- within two weeks from

today, another Rs.2,00,000/- on or before 25th of February 2010

and the entire outstanding arrears towards the defaulted

instalments including interest and cost on or before 31.3.2010.

This will be in addition to the liability of the petitioner to satisfy the

regular monthly instalemnts. Subject to the above, the recovery

proceedings being pursued against the petitioner shall be kept in

abeyance. On satisfying the amount as above, the loan will stand

regularized and the petitioner will be bound to continue to effect

the regular instalments as scheduled. If any default is committed by

the petitioner in clearing the outstanding amount towards the

defaulted arrears as above, or if any two consecutive defaults are

made in paying the regular EMIs, the bank will be at liberty to

proceed against the petitioner for realisation of the entire amount in

a lump sum, from the stage where it stands now.

The Writ Petition is disposed of accordingly.

Sd/-

ab                            P.R.RAMACHANDRA MENON, JUDGE
            //True Copy//
                                   PA to Judge