Citation : 2022 Latest Caselaw 6793 Ker
Judgement Date : 14 June, 2022
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE GOPINATH P.
TUESDAY, THE 14TH DAY OF JUNE 2022 / 24TH JYAISHTA, 1944
WP(C) NO. 8740 OF 2022
PETITIONER/S:
ABDUL RAZAK,
AGED 43 YEARS
S/O. MOOSA, RESIDING AT K.M. HOUSE, BAMBRANA POST,
BAMBRANA VILLAGE, MANJESHWAR TALUK, KASARAGOD DISTRICT-
671321.
BY ADVS.
T.MADHU
C.R.SARADAMANI
SHAHID AZEEZ
RENJISH S. MENON
RESPONDENT/S:
1 THE AUTHORISED OFFICER,
THE KASARAGOD CO-OPERATIVE TOWN BANK LIMITED NO.970, P.B.
NO.10 PANDURANGA TEMPLE ROAD, KASARAGOD-671121.
2 THE MANAGER,
KASARAGOD CO-OPERATIVE TOWN BANK LIMITED NO.970, KUMBLA
BRANCH, KUMBLA P.O., KASARAGOD DISTRICT-671321.
BY ADV PUSHPARAJAN KODOTH, SC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.06.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P(C).8740/22 2
JUDGMENT
Petitioner has approached this Court challenging proceedings initiated
under the Securitisation and Reconstruction of Financial Assets and Enforcement
of Security Interest Act (hereinafter referred to as the Securitisation Act) for
recovery of the amounts due upon a loan availed by the petitioner.
2. During the course of hearing, petitioner has confined the relief to an
opportunity for repaying the overdue amount in instalments and to obtain
regularisation of the loan account.
3. It was submitted on behalf of the respondent bank that the petitioner
committed default in repayment and the overdue amount is Rs.6,17,052/- as on
19.05.2022. It was further submitted that though proceedings for recovery have
been initiated, as a matter of indulgence, the respondent bank is willing to accept
repayment of the overdue amount in limited instalments and regularise the loan
account.
4. I have heard the learned counsel for the petitioner as well as the learned
Standing Counsel for the respondent Bank.
5. Having regard to the facts and circumstances of the case and the
situation now prevailing, apart from the submissions made as recorded above and
considering the fact that this is a housing loan and also taking into account the
fact that the petitioner has undertaken to clear off the overdue amount along with
regular EMIs, I am of the view that the petitioner can be granted an opportunity to
clear off the overdue amount in twelve (12) equal instalments first of which shall
be paid on or before 30.6.2022 and thereafter, if the amount so directed is repaid
within the time as directed above, to have the loan account regularised.
6. Accordingly, there will be a direction to the respondent bank to accept
repayment of the entire overdue amount of Rs.6,17,052/- along with bank charges
from the petitioner and regularise the loan account of the petitioner on the
following conditions:
(i) The overdue amount of Rs.6,17,052/- together with any accrued interest and charges shall be repaid in twelve (12) equated monthly instalments.
(ii) The first instalment shall be paid on or before 30.6.2022 and the subsequent instalments shall be paid on the last working day of every succeeding month.
(iii) Petitioner shall continue to pay the regular EMIs along with the instalments directed above.
(iv) In the event of default of any one instalment, the respondent bank shall be entitled to proceed in accordance with law.
(v) In order to enable the petitioners to repay the entire amounts, all coercive proceedings shall be kept in abeyance.
The writ petition is disposed of as above.
Sd/-
GOPINATH P.
JUDGE okb/15.6.22 //True copy// PS to Judge
APPENDIX OF WP(C) 8740/2022
PETITIONER EXHIBITS
Exhibit P1 THE TRUE COPY OF THE AWARD DATED 25/05/2017 IN ARC NO.277/2016 ON THE FILES OF THE ASSISTANT REGISTRAR OF CO-OPERATIVE SOCIETIES (GENERAL), KASARAGOD.
Exhibit P2 THE TRUE COPY OF THE EXECUTION PETITION IN EP NO.237/2018 IN ARC NO.277/2016 ON THE FILES OF THE MUNSIFF'S COURT, KASARAGOD.
Exhibit P3 THE TRUE COPY OF THE POSSESSION NOTICE DATED 02/03/2022 ISSUED BY THE FIRST RESPONDENT TO THE PETITIONER.
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!