Citation : 2024 Latest Caselaw 15736 Ker
Judgement Date : 6 June, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
THURSDAY, THE 6TH DAY OF JUNE 2024 / 16TH JYAISHTA, 1946
WP(C) NO. 14259 OF 2024
PETITIONER
RADHA O.K
AGED 69 YEARS
W/O BALAN,PARAYULLA VATTAKANDI (HOUSE),
NUT STREET, VATAKARA, KOZHIKODE,,
PIN - 673104
BY ADVS.
M.P.PRIYESHKUMAR
K.LAL MOHAN
RESPONDENT:
AUTHORISED OFFICER
VATAKARA CO-OPERATIVE URBAN BANK LTD NO.
F-2263, NUT STREET, VATAKARA KOZHIKODE,,
PIN - 673104
BY ADVS.
DEVAPRASANTH P.J
SMINI JOSE(K/262/2015)
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
06.06.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) No.14259 Of 2024
2
JUDGMENT
Dated this the 6th day of June, 2024
The petitioner has approached this Court aggrieved by
the coercive proceedings for recovery of financial advance
made by the Vatakara Co-operative Urban Bank Limited 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 ₹5 lakhs to the petitioner's husband
as Mortgage Loan in the year 2019. The petitioner states that
though the petitioner's husband made remittances promptly
during the initial repayment period of the financial advance,
she could not pay the repayment installments promptly later
due to the demise of the petitioner's husband. The repayment
of loan fell into arrears. It happened due to reasons beyond
the control of the petitioner.
WP(C) No.14259 Of 2024
3. Though the petitioner requested the Bank to permit
the petitioner to repay the overdue amounts in easy monthly
installments, 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 she 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 installments. If the
respondent is permitted to continue with the coercive
proceedings and auction the secured assets provided by the
petitioner, she 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 respondent, it is submitted that the
loan was given to the petitioner in the year 2019. The WP(C) No.14259 Of 2024
petitioner committed default in repaying the loan.
6. The Bank repeatedly reminded the petitioner and
required her 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 03.06.2024 is ₹6,43,914/- and the WP(C) No.14259 Of 2024
overdue amount as on 03.06.2024 is ₹3,90,165/-.
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 loan
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 ₹3,90,165/- in six consecutive and
equal monthly installments along with
accruing interest and other Bank charges, if WP(C) No.14259 Of 2024
any. First of such installments shall be paid
on or before 08.07.2024.
(ii) If the petitioner commits single default
in making payments as directed above, the
respondent will be at liberty to continue with
the 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 hmh WP(C) No.14259 Of 2024
APPENDIX OF WP(C) 14259/2024
PETITIONER EXHIBITS
Exhibit P1 A TRUE COPY OF THE ADVERTISEMENT DATED 07.10.2023 PUBLISHED BY THE 1ST 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!