Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nassar vs Authorised Officer/Assistant General ...
2024 Latest Caselaw 6221 Ker

Citation : 2024 Latest Caselaw 6221 Ker
Judgement Date : 29 February, 2024

Kerala High Court

Nassar vs Authorised Officer/Assistant General ... on 29 February, 2024

Author: N.Nagaresh

Bench: N.Nagaresh

          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                             PRESENT
               THE HONOURABLE MR.JUSTICE N.NAGARESH
THURSDAY, THE 29TH DAY OF FEBRUARY 2024 / 10TH PHALGUNA, 1945
                     WP(C) NO. 30093 OF 2023
PETITIONER:

          NASSAR,
          AGED 47 YEARS
          S/O HUSSAIN, KARUVARAKUNNIL (H)
          IRIMBILIYAM P.O, MECHERI PARAMBU
          MALAPPURAM - 679572

          BY ADV L.RAJESH NARAYAN


RESPONDENTS:

    1     AUTHORISED OFFICER/ASSISTANT GENERAL MANAGER,
          THE PONNANI CO-OPERATIVE URBAN BANK LTD NO.M.372
          HEAD OFFICE, C.V JUNCTION, PONNANI,
          MALAPPURAM - 679577
    2     BRANCH MANAGER,
          THE PONNANI CO-OPERATIVE URBAN BANK LTD NO.M.372
          VALIYAKUNNU BRANCH, PONNANI, MALAPPURAM,
          PIN - 679577

          BY ADV SHOBY K.FRANCIS


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 29.02.2024, ALONG WITH WP(C).2614/2024 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024
                               2




         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                            PRESENT
              THE HONOURABLE MR.JUSTICE N.NAGARESH
THURSDAY, THE 29TH DAY OF FEBRUARY 2024/10TH PHALGUNA, 1945
                    WP(C) NO. 41383 OF 2023
PETITIONER:

         NASSAR
         AGED 47 YEARS
         S/O HUSSAIN, KARUVARAKUNNIL (H) IRIMBILIYAM P.O,
         MECHERI PARAMBU MALAPPURAM, PIN - 679572

         BY ADV L.RAJESH NARAYAN


RESPONDENTS:

    1    AUTHORISED OFFICER/ASSISTANT GENERAL MANAGER
         THE PONNANI CO-OPERATIVE URBAN BANK LTD NO.M.372
         HEAD OFFICE, C.V JUNCTION, PONNANI
         MALAPPURAM, PIN - 679577
    2    BRANCH MANAGER
         THE PONNANI CO-OPERATIVE URBAN BANK LTD
         NO.M.372 VALIYAKUNNU BRANCH, PONNANI,
         MALAPPURAM, PIN - 679577

         BY ADVS.
         SHOBY K.FRANCIS
         AGI SHOBY(A-768)


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 29.02.2024, ALONG WITH WP(C).2614/2024 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024
                               3


         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                            PRESENT
              THE HONOURABLE MR.JUSTICE N.NAGARESH
THURSDAY, THE 29TH DAY OF FEBRUARY 2024/10TH PHALGUNA, 1945
                     WP(C) NO. 2614 OF 2024
PETITIONER:

         SALEEM P
         AGED 58 YEARS
         S/O MUHAMMAD, PULIKKALAKATHU (H)
         CHANKUVETTIKUNDU, KOTTAKKAL
         MALAPPURAM, PIN - 676503

         BY ADV L.RAJESH NARAYAN


RESPONDENTS:

    1    AUTHORISED OFFICER/ASSISTANT GENERAL MANAGER
         THE PONNANI CO-OPERATIVE URBAN BANK LTD
         NO.M.372 HEAD OFFICE, C.V JUNCTION,
         PONNANI, MALAPPURAM, PIN - 679577
    2    BRANCH MANAGER
         THE PONNANI CO-OPERATIVE URBAN BANK LTD
         NO.M.372 VALIYAKUNNU BRANCH, PONNANI,
         MALAPPURAM, PIN - 679577

         BY ADVS.
         SHOBY K.FRANCIS
         AGI SHOBY(A-768)


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 29.02.2024, ALONG WITH WPC NOS.30093/2023,
41383/2023, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024
                               4




                          JUDGMENT

Dated this the 29th day of February, 2024 [WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024]

The petitioner in W.P.(C) Nos.30093 and 41383 of 2023

had availed a loan from the Ponnani Co-operative Urban Bank

Limited in the year 2018 of an amount of ₹52 lakhs, to be

repaid in 96 monthly installments. The loan is secured by

mortgage of 4 items of properties totaling 84.06 Cents.

2. The petitioner states that he was prompt in

repayment of loans and was effecting repayments in a regular

manner. Substantial payments were made in discharge of the

liability. The statement of accounts with respect to the loans

would reveal the fact that substantial repayments have been

made to the account. The petitioner was never issued with any

notice from the Bank regarding initiation of any proceedings for

recovery.

WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

3. The petitioner was taken aback on receipt of a notice

from the respondents intimating that they are proceeding with

further steps for recovery. Consequently, the petitioner

approached the Bank and expressed his willingness to

regularize the loan account after effecting payment of the

outstanding amounts, but the same was not acceded to.

4. The petitioner therefore approached this Court filing

W.P.(C) No.30093 of 2023 and this Court granted an interim

order deferring the proceedings initiated under the SARFAESI

Act against the petitioner on conditions. The petitioner could

not raise sufficient amounts to comply with the interim order of

this Court and sought for extension of time. In the meanwhile,

the Advocate Commissioner appointed by the Chief Judicial

Magistrate's Court, Manjeri came to take possession of the

mortgaged property. The Advocate Commissioner along with

the officials of the Bank took two cheques from the petitioner,

which is arbitrary and illegal.

WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

5. The petitioner submits that he is not a chronic

defaulter and substantial repayments have been made to the

loan accounts. The petitioner states that he is ready and willing

to clear the outstanding amounts in instalments and to get the

loans regularised. Seeking direction to the respondents to

reschedule the loan accounts of the petitioner and to regularise

the loan accounts, after accepting the overdue amounts in

instalments, the petitioner again filed W.P.(C) No.41383 of

2023.

6. The petitioner in W.P.(C) No.2614 of 2024 has

availed a loan from the Ponnani Co-operative Urban Bank

Limited. The petitioner has approached this Court seeking

direction to the respondents not to proceed against the property

of the petitioner covered by Ext.P1, for realisation of amounts

due from the borrowers to whom Ext.P3 notice has been

issued. The borrower had already approached this Court filing

W.P.(C) Nos.30093 and 41383 of 2023.

WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

7. The petitioner states that he has availed the loan by

mortgaging a property having 21.85 cents. The petitioner was

prompt in repayment of the amounts and was effecting

payments in a regular manner. The petitioner was taken aback

on receipt of notice from the respondents under Section 13(2) of

the Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002.

8. The petitioner states that the property which was

purchased by the petitioner as per Ext.P1 was never offered as

a security for the loan with respect to which Ext.P3 notice

pertains. In fact, the petitioner has availed a separate loan and

the same cannot be clubbed with that of the principal borrower

to whom Ext.P3 notice has been issued. The loans are

separate and distinct and the petitioner's property cannot be

proceeded against for realization of amounts due from them.

9. It is therefore necessary that appropriate directions

be issued to the Bank to permit the petitioner to conduct private

sale of the property of the petitioner and not to proceed against WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

the same for realisation of the amounts due from the borrower

to whom Ext.P3 notice has been issued.

10. The petitioner submitted that the attempt of the Bank

for taking coercive action against the property of the petitioner

without issuing any notice is illegal and arbitrary. The

respondents have no authority to proceed against the property

of the petitioner as the same has not been offered as security

for any loan other than one taken by the petitioner. The action

of the respondents has forced the petitioner to approach this

Court.

11. Standing Counsel representing the Bank in

W.P.(C) No.30093 of 2023 submitted that there was no

substantial repayment of loan amount and the loan account

became NPA from 29.06.2018. In spite of request made by the

Bank, the petitioner did not take any steps to maintain the loan

account. Therefore, a demand notice under the SARFAESI Act

was issued. As on 25.10.2023, the total amount outstanding in

the loan account of the petitioner is ₹12,72,557/- and the WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

overdue amount is ₹10,80,866/-. The petitioner has not paid

₹2 lakhs as directed by this Court in the interim order dated

06.10.2023.

12. The respondents filed counter affidavit in W.P.(C)

No.41383/2023 also. The loan account became NPA on

27.09.2019. Symbolic possession of the property was taken on

04.03.2021. Total outstanding amount in the Cash Credit

facility as on 07.12.2023 is ₹95,14,850/-. Now, the total liability

as on 07.12.2023 is ₹1,98,02,239/-. There is no question of

restructuring of the loan amount now.

13. I have heard the learned counsel for the petitioner

and the learned Standing Counsel representing the

respondents.

14. In W.P.(C) No.30093/2023, the petitioner seeks to

command the respondents to defer further coercive

proceedings pursuant to Ext.P3. Ext.P3 is a notice for sale

issued under Rule 8 of the Security Interests (Enforcement) WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

Rules. What is under challenge in W.P.(C) No.41283/2023 is

Ext.P4 proceedings, which is a notice issued by the Advocate

Commissioner pursuant to an order passed by the Chief

Judicial Magistrate, Manjeri under Section 14 of the SARFAESI

Act. In W.P.(C) No.2614/2024, the petitioner challenges

proceedings of the Bank proposed against the property covered

by Ext.P1 deed, under the SARFAESI Act.

15. It is evident that in all the three writ petitions, the

petitioners are challenging proceedings initiated under the

SARFAESI Act. As the petitioners have an effective alternate

remedy against those proceedings under Section 17 of the

SARFAESI Act, I am not inclined to grant any relief to the

petitioners in these writ petitions. At this stage, the petitioners

sought leave of this Court to approach the Bank for One Time

Settlement of the loan accounts. If the Bank has a Scheme for

One Time Settlement, there cannot be any objection for the

Bank to consider the request of the petitioners for One Time

Settlement.

WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

In the facts and circumstances, the writ petitions are

disposed of permitting the petitioners to approach the Bank for

a One Time Settlement of the loan account.

Sd/-

N.NAGARESH JUDGE spk WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

APPENDIX OF WP(C) 30093/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE STATEMENT OF ACCOUNTS WITH RESPECT TO THE LOAN ACCOUNT OF THE PETITIONER Exhibit P2 TRUE COPY OF THE NOTICE ISSUED BY THE RESPONDENT DATED 29.1.2021 UNDER S.13(2) OF THE ACT Exhibit P3 TRUE COPY OF THE NOTICE DATED 19.8.2023 NO. SARFAESI/2/VKU/ML-568/2019-20 WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

APPENDIX OF WP(C) 41383/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE NOTICE ISSUED BY THE RESPONDENT DATED 29.1.2021 UNDER S.13(2) OF THE ACT Exhibit P2 TRUE COPY OF THE NOTICE DATED 19.8.2023 NO. SARFAESI/2/VKU/ML-568/2019-20 Exhibit P3 TRUE COPY OF THE INTERIM ORDER DATED 19.10.2023 IN WPC NO.30093/2023 Exhibit P4 TRUE COPY OF THE NOTICE ISSUED BY THE ADVOCATE COMMISSIONER DATED 2.11.2023 IN MC NO.509/2023 OF CJM COURT, MANJERI Exhibit P5 TRUE COPY OF THE CHEQUES DATED 20.11.2023 Exhibit P6 TRUE COPY OF THE STATEMENT FILED BY THE RESPONDENT IN WPC NO.30093/2023 DATED 8.11.2023 RESPONDENT EXHIBITS

EXHIBIT R (1)A A TRUE COPY OF THE NOTICE ISSUED BY THE BANK UNDER SEC.13(4) OF THE SARFAESI ACT, 2002 TO THE PETITIONER EXHIBIT R (1)B A TRUE COPY OF THE NOTICE ISSUED BY THE ADVOCATE COMMISSIONER DATED 19-9-2023 IN M C NO. 509/2023 TO THE PETITIONER EXHIBIT R (1)C A TRUE COPY OF THE NOTICE ISSUED BY THE ADVOCATE COMMISSIONER DATED 2-11-2023 IN MC NO. 509/2023 TO THE PETITIONER EXHIBIT R(1) D A TRUE COPY OF THE RECEIPT ISSUED BY ASSISTANT GENERAL MANAGER OF THIS RESPONDENT BANK DATED 27-2-2023 PRODUCED BEFORE THE CJM COURT, MANJERI

EXHIBIT R(1) E A TRUE COPY OF THE ORDER IN M C NO.

101/2023 PASSED BY THE CJM COURT, MANJERI DATED 31-3-2023 EXHIBIT R(1) F A TRUE COPY OF THE ORDER DATED 14-9- 2023 PASSED BY THIS HON'BLE COURT IN WP

WP(C) Nos.30093 and 41383 of 2023 and 2614 of 2024

APPENDIX OF WP(C) 2614/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE SALE DEED NO.4245/2015 DATED 7.12.2015 OF VALANCHERY SRO Exhibit P2 TRUE COPY OF THE BASIC TAX RECEIPT DATED 29.6.2019 Exhibit P3 TRUE COPY OF THE NOTICE ISSUED BY THE RESPONDENT DATED 29.1.2021 UNDER S.13(2) OF THE ACT Exhibit P4 TRUE COPY OF THE NOTICE DATED 19.8.2023 NO. SARFAESI/2/VKU/ML-568/2019-20 Exhibit P5 TRUE COPY OF THE INTERIM ORDER DATED 19.10.2023 IN WPC NO.30093/2023 Exhibit P6 TRUE COPY OF THE NOTICE ISSUED BY THE ADVOCATE COMMISSIONER DATED 2.11.2023 IN MC NO.509/2023 OF CJM COURT, MANJERI

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter