Citation : 2011 Latest Caselaw 2189 ALL
Judgement Date : 31 May, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 36 Case :- WRIT - C No. - 33409 of 2011 Petitioner :- Smt. Anita Gupta And Another Respondent :- State Of U.P. Thru Its Secy. And Others Petitioner Counsel :- Subhash Mani Tripathi,S.R. Kushwaha Respondent Counsel :- C.S.C.,P.K. Tripathi Hon'ble Satya Poot Mehrotra,J.
Hon'ble Bharati Sapru,J.
The petitioners took Housing Loan from the respondent no.4-State Bank of India.
The petitioners committed default in payment of the said loan. Consequently, proceedings under the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (in short " the Securitisation Act") have been initiated against the petitioners.
Auction Notice dated 30th April, 2011 (Annexure 2 to the Writ Petition) has been issued in this regard.
We have heard Shri Subhash Mani Tripathi , learned counsel for the petitioners, the learned Standing Counsel appearing for the respondent nos. 1 and 2 and Shri P.K. Tripathi, learned counsel for the contesting respondent nos. 3 and 4- State Bank of India, and have perused the averments made in the Writ Petition.
In United Bank of India Vs. Satyavati Tandon & others reported in 2010 (8) SCC 110, their Lordships of the Supreme Court have laid down that in view of the alternative remedy available under the Securitization Act, the High Court in exercise of Writ Jurisdiction under Article 226 of the Constitution of India should normally not interfere in respect of the proceedings being taken under the said Act.
Shri Subhash Mani Tripathi, learned counsel appearing for the petitioners, however, states that the petitioners do not want to question the merits of the proceedings being taken under the Securitization Act and want to pay the entire outstanding dues with interest and expenses on pro-rata basis in case reasonable time is given to them for making the deposit in instalments.
The learned counsel appearing for the contesting respondent-Bank has no objection to the above prayer made on behalf of the petitioners provided the petitioners deposit an amount of Rs. 4,50,000/- before 11 A.M. on 1.6.2011 and further deposit the balance amount in three equal quarterly instalments.
In view of the above, we dispose of the Writ Petition with the consent of the learned counsel for the parties, without going into the merits of the controversy involved in the Writ Petition, by giving the following directions:
1. The petitioners will clear off the entire outstanding dues along-with interest, penal interest and expenses on pro-rata basis.
2. The entire outstanding dues shall be paid in four instalments. The first instalment of Rs. 4.50,000/- shall be paid before 11 A.M. on 1.6.2011, and thereafter, the remaining amount will be paid in three equal quarterly instalments.
3. Initially the recovery proceedings are stayed till 11 A.M. on 1.6.2011. On depositing the first instalment, impugned proceeding shall remain stayed up to the date of next instalment and the process shall continue until the last instalment has been paid.
4. If the petitioners deposit the entire amount as undertaken by the petitioners in the manner indicated above, the proceedings shall stand withdrawn.
5. If the petitioners fail to deposit the amount of any one instalment within the stipulated period, the Bank shall be at liberty to proceed in accordance with law.
6. The cost and recovery charges, if any, shall be paid along-with the last instalment.
It is made clear that this order has been passed on the statements made by the learned counsel for the petitioners as well as the learned counsel for the Bank, and we have not adjudicated the claim on merits.
The Writ Petition is disposed of with the aforesaid directions and observations.
Certified copy of this order will be provided to the learned counsel for the parties, on payment of usual charges, today.
Order Date :- 31.5.2011
Ajeet
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!