Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pradeep P.U vs Muthoot Housing Finance Company ...
2022 Latest Caselaw 7972 Ker

Citation : 2022 Latest Caselaw 7972 Ker
Judgement Date : 29 June, 2022

Kerala High Court
Pradeep P.U vs Muthoot Housing Finance Company ... on 29 June, 2022
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                THE HONOURABLE MR. JUSTICE GOPINATH P.
     WEDNESDAY, THE 29TH DAY OF JUNE 2022 / 8TH ASHADHA, 1944
                       WP(C) NO. 20498 OF 2022
PETITIONER:

          PRADEEP P.U
          AGED 36 YEARS
          S/O UNNI, PANANGANNORKAVU HOUSE,
          KODAKARA KAVIL, KODAKARA P.O,
          THRISSUR, PIN - 680684

          BY ADVS.
          C.S.MANU
          DILU JOSEPH
          C.A.ANUPAMAN
          T.B.SIVAPRASAD
          C.Y.VIJAY KUMAR
          MANJU E.R.
          ANANDHU SATHEESH
          ALINT JOSEPH



RESPONDENTS:

    1     MUTHOOT HOUSING FINANCE COMPANY LIMITED
          REGISTERED OFFICE AT TC NO. 14/2074/7,
          MUTHOOT CENTRE, PUNNEN ROAD, THIRUVANANTHAPURAM,
          REPRESENTED BY ITS MANAGING DIRECTOR, PIN - 695034

    2     THE AUTHORISED OFFICER
          MUTHOOT HOUSING FINANCE COMPANY LIMITED, REGISTERED
          OFFICE AT TC NO. 14/2074/7, MUTHOOT CENTRE, PUNNEN
          ROAD, THIRUVANANTHAPURAM., PIN - 695034

          BY ADV PREMCHAND M.




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
29.06.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P (C) No.20498/2022                    -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.3,81,733/-. It was

further submitted that though proceedings for recovery have been initiated, as a

matter of indulgence, the respondents are 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 respondents.

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 twenty (20) equal instalments first of which shall be

paid on or before 30-07-2022 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 2 nd respondent to accept

repayment of the entire overdue amount of Rs.3,81,733/- 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.3,81,733/- together with any accrued

interest and charges shall be repaid in twenty equated monthly

instalments.

(ii) The first instalment shall be paid on or before 30-07-2022 and the

subsequent instalments shall be paid on the last working day of every

succeeding month.

(iii) Petitioner shall continue to pay the regular EMI's 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 petitioner 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 AMG

APPENDIX OF WP(C) 20498/2022

PETITIONER EXHIBITS

Exhibit P-1 TRUE COPY OF THE NOTICE U/S 13(2) OF THE SARFAESI ACT DATED 22-3-2022 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER

Exhibit P-2 TRUE COPY OF THE SAID REQUEST LETTER DATED 7-4-2022 SUBMITTED BY THE PETITIONER TO THE 2ND RESPONDENT

Exhibit P-3 TRUE COPY OF THE REPLY LETTER DATED 25-5-2022 SENT BY THE 1ST RESPONDENT TO THE PETITIONER

Exhibit P-4 TRUE COPY OF THE POSSESSION NOTICE DATED 8-6-2022 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter