Citation : 2023 Latest Caselaw 1253 Ker
Judgement Date : 18 January, 2023
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE GOPINATH P.
WEDNESDAY, THE 18TH DAY OF JANUARY 2023 / 28TH POUSHA, 1944
WP(C) NO. 1567 OF 2023
PETITIONER:
1 RAJESWARY A P
AGED 44 YEARS
W/O. DILEEP, PADATHUTHUNDI HOUSE,
BHUVANESHWARI ROAD,
PONNURUNTHY, VYTTILA, PIN - 682019
BY ADV ARYA UNNIKRISHNAN
RESPONDENTS:
1 THE KERALA STATE CO-OPERATIVE BANK LTD
REPRESENTED BY ITS AUTHORIZED OFFICER, BOLGATTY BRANCH,
VALLARPADAM, ERNAKULAM, PIN - 682504
2 THE AUTHORIZED OFFICER
THE KERALA STATE CO-OPERATIVE BANK LTD, NORTH PARAVUR MAIN
BRANCH, MAIN ROAD, NORTH PARAVUR, ERNAKULAM, PIN - 683513
BY ADV N.RAGHURAJ
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
18.01.2023, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WPC No.1567 of 2023
2
JUDGMENT
Dated this the 18th day of January, 2023
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
SARFAESI Act) for recovery of the amounts due upon
an ordinary 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.1,80,294/-.
It was further submitted that though proceedings for
recovery have been initiated, as a matter of
indulgence, the respondent bank is willing to accept WPC No.1567 of 2023
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
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 ten (10) equal monthly
instalments first of which shall be paid on or before
31.01.2023 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 WPC No.1567 of 2023
overdue amount of Rs.1,80,294/- 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.1,80,294/- together
with any accrued interest and charges shall be
repaid in ten (10) equated monthly
instalments;
(ii) The first instalment shall be paid on or before
31.01.2023 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 WPC No.1567 of 2023
be kept in abeyance.
The writ petition is disposed of as above.
Sd/-
GOPINATH P.
JUDGE SKP/18-01 WPC No.1567 of 2023
APPENDIX OF WP(C) 1567/2023
PETITIONER'S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE DEMAND NOTICE DATED 30/5/2022 EXHIBIT P2 TRUE COPY OF THE POSSESSION NOTICE DATED 20.12.2022 RESPONDENTS' EXHIBITS:NIL
TRUE COPY
P.A. TO JUDGE
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!