Citation : 2024 Latest Caselaw 9914 Ker
Judgement Date : 5 April, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
FRIDAY, THE 5TH DAY OF APRIL 2024 / 16TH CHAITHRA, 1946
WP(C) NO. 13372 OF 2024
PETITIONER:
GEORGE DENNY
AGED 54 YEARS, S/O JOHN,
MAMMOOTTIL HOUSE, IRITTY P.O,
KANNUR, PIN - 670703.
BY ADVS.
RILGIN V.GEORGE
NAZRIN BANU
K.T.RAVEENDRAN
AKSHARA K.P.
KAVYA K.
RESPONDENTS:
1 KERALA BANK (KERALA STATE CO-OPERATIVE BANK)
IRITTY EVENING BRANCH, IRITTY. P.O.,
KANNUR DT., PIN - 670703
REP. BY BRANCH MANAGER.
2 AUTHORISED OFFICER UNDER SARFAESI ACT-2002
THE KERALA STATE CO-OPERATIVE BANK LTD.,
KANNUR REGIONAL OFFICE, KANNUR - 670001.
BY ADV M.SASINDRAN
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 05.04.2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
W.P.(C)No.13372 of 2024
:2:
JUDGMENT
Dated this the 5th day of April, 2024
The petitioner has approached this Court aggrieved by
the coercive proceedings for recovery of financial advance
made by the Kerala Bank 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
Mortgage Loan in the year 2020. 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
Covid-19 pandemic. 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.P3 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 2020. 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.P3 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 is ₹29,36,497/- and the overdue
amount as on 05.04.2024 is ₹7,95,928/-.
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 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 ₹7,95,928/- in 10 equal and
consecutive monthly instalments along with
accruing interest and other Bank charges, if
any. The first instalment shall be paid on or
before 06.05.2024.
(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 makes payments as
directed above, coercive proceedings, if
any, against the petitioner shall stand
deferred.
Sd/-
N. NAGARESH JUDGE ams
APPENDIX OF WP(C) 13372/2024
PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE OPENING PAGE OF THE LOAN PASS BOOK ISSUED ON 29.02.2020 Exhibit P2 TRUE COPY OF THE SECTION 13 (2) NOTICE DATED 20.06.2023 ISSUED BY THE 2ND RESPONDENT Exhibit P3 TRUE COPY OF THE SECTION 13 (4) NOTICE DATED 21.03.2024 ISSUED BY THE 2ND RESPONDENT
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!