Citation : 2024 Latest Caselaw 9505 Ker
Judgement Date : 4 April, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
THURSDAY, THE 4TH DAY OF APRIL 2024 / 15TH CHAITHRA, 1946
WP(C) NO. 13220 OF 2024
PETITIONER:
NAMZEDH NIZAM,
AGED 30 YEARS,
S/O. NIZAM ABDUL RAHUMAN,
PRABHATH HOUSE,
ASRAMAM P.O.,
ASRAMAM,
KOLLAM, PIN - 691002
BY ADVS.
AMRIN FATHIMA
J.RAMKUMAR
RESPONDENTS:
1 BANK OF BARODA,
FORT BRANCH, AKHILA BHARATHA AYYAPPA SEVA
SANGAM BUILDING,
PADMAVILASOM ROAD,
FORT P.O., TRIVANDRUM,
REPRESENTED BY ITS BRANCH MANAGER,
PIN - 695023
2 AUTHORISED OFFICER,
BANK OF BARODA, FORT BRANCH,
AKHILA BHARATHA AYYAPPA SEVA SANGAM BUILDING,
PADMAVILASOM ROAD,
FORT P.O.,
TRIVANDRUM, PIN - 695023
BY ADV. SMT.R.REMA
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 04.04.2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
W.P.(C) No.13220/2024
:2:
JUDGMENT
Dated this the 4th day of April, 2024
The petitioner has approached this Court
aggrieved by the coercive proceedings for recovery of
financial advance made by the Bank of Baroda to the
petitioner, invoking the provisions of the Securitisation and
Reconstruction of Financial Assets and Enforcement of
Security Interest Act, 2002.
2. The Bank paid ₹25 lakhs to the petitioner as
Over Draft facility in the year 2022. The petitioner states
that though the petitioner made remittances promptly during
the initial repayment period of the financial advance, he
could not pay the repayment instalments promptly later due
to financial stringency. The repayment of loan fell into
arrears. It happened due to reasons beyond the control of
the petitioner.
3. Though the petitioner requested the Bank to
permit the petitioner to repay the overdue amounts in easy
monthly instalments, the Bank authorities were not yielding.
The authorities, instead, started coercive proceedings,
invoking the provisions of the Securitisation and
Reconstruction of Financial Assets and Enforcement of
Security Interest Act, 2002 and the Security Interest
(Enforcement) Rules, 2002 and issued Ext.P1 notice.
4. The petitioner states that he is still in a position to
clear the overdue amounts towards the loan, if sufficient
time is given to clear the dues in easy monthly instalments.
If the respondents are permitted to continue with the
coercive proceedings and auction the secured assets
provided by the petitioner, he will be put to untold hardship
and loss.
5. Standing Counsel entered appearance on behalf
of the Bank and denied all the statements made by the
petitioner. On behalf of the respondents, it is submitted that
the loan was given to the petitioner in the year 2022. The
petitioner committed default in repaying the loan.
6. The Bank repeatedly reminded the petitioner and
required him to clear the dues. The petitioner deliberately
omitted to do so. In the circumstances, the Bank had no
other go, than to proceed against the petitioner invoking the
provisions of the Securitisation and Reconstruction of
Financial Assets and Enforcement of Security Interest Act,
2002. The impugned Ext.P1 notice was issued in these
circumstances. The petitioner has not advanced any legal
reasons to thwart the coercive proceedings initiated by the
Bank.
7. The Standing Counsel, however, submitted that if
the petitioner is ready and willing to make a substantial
payment soon and remit the balance overdue amount
immediately thereafter, a short breathing time can be
granted to the petitioner to clear the dues. The Standing
Counsel submitted that the outstanding amount due to the
Bank from the petitioner as on 02.04.2024 is ₹26,91,337/-
and the overdue amount as on 02.04.2024 is ₹2,07,373/-.
8. I have heard the counsel for the petitioner and
the Standing Counsel representing the Bank.
9. The specific case of the petitioner is that the
petitioner has been making the repayment and maintaining
the loan account initially. The default in repayment of the
account occurred lately due to reasons beyond the control
of the petitioner. The petitioner has provided substantial
security which will safeguard the interest of the Bank.
10. In the facts and circumstances of the case, I am
inclined to dispose of the writ petition giving a short and
reasonable time to the petitioner to clear off the liability.
11. The writ petition is therefore disposed of with the
following directions:
(i) The petitioner shall remit the overdue
amount of ₹2,07,373/- in four consecutive
and equal monthly installments along with
accruing interest and other Bank charges,
if any. First of such installments shall be
paid on or before 04.05.2024.
(ii) If the petitioner commits default in
making payments as directed above, the
respondents will be at liberty to continue
with coercive proceedings against the
petitioner in accordance with law.
(iii) The petitioner shall also pay current
EMIs along with the aforesaid payments.
(iv) If the petitioner pays the amount as
directed above, any coercive proceedings
against the petitioner will stand deferred.
(v) The petitioner may approach the
respondents to "upgrade" the loan account
after clearing the overdues.
Sd/-
N. NAGARESH JUDGE SR
APPENDIX OF WP(C) 13220/2024
PETITIONER'S EXHIBITS:
Exhibit P1 A TRUE COPY OF THE NOTICE DATED 21/11/2023 ISSUED UNDER SECTION 13 (2) OF SARFAESI ACT.
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!