Citation : 2024 Latest Caselaw 13022 Ker
Judgement Date : 23 May, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
THURSDAY, THE 23RD DAY OF MAY 2024 / 2ND JYAISHTA, 1946
WP(C) NO. 9498 OF 2024
PETITIONER:
SARITHA , AGED 46 YEARS
W/O SURESH K.J , KAITHAVALAPPIL HOUSE,
CHERAI P.O, ERNAKULAM, PIN - 683514
BY ADVS.
ANEESH K.R
SAURAV B.
LIA GEORGE
SANTHI P.S.(K/566/2010)
RESPONDENTS:
1 THE KERALA COOPERATIVE BANK (KERALA BANK)
REPRESENTED BY THE AUTHORIZED OFFICER REGIONAL
OFFICE, SAHAKARANA SHATHABTHI MANDIRAM
THRISSUR, PIN - 680022
2 THE AUTHORIZED OFFICER
THE KERALA COOPERATIVE BANK (KERALA BANK)
REGIONAL OFFICE, SAHAKARANA SHATHABTHI MANDIRAM
THRISSUR, PIN - 680022
3 THE MANAGER
THE KERALA COOPERATIVE BANK (KERALA BANK)
MUNAMPAM BRANCH, MUNAMPAM, CHERAI, PIN - 683514
BY ADV K.AMMINIKUTTY
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 23.05.2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
WP(C) No.9498 of 2024
2
JUDGMENT
Dated this the 23rd day of May, 2024
The petitioner has approached this Court aggrieved by
the coercive proceedings for recovery of financial advance
made by the Kerala Co-operative Bank (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 ₹10 lakhs to the petitioner as
Ordinary Loan in the year 2019. The petitioner states that
though the petitioner made remittances promptly during the
initial repayment period of the financial advance, she could
not pay the repayment instalments promptly later due to
financial stringency. The repayment of loan fell into arrears
later. 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 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 instalments. If the
respondents are 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 respondents, it is submitted that
the loan was given to the petitioner in the year 2019. The
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.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 remit the overdue amount
in instalments, 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 17.05.2024 is ₹10,24,085/- and the overdue
amount as on 17.05.2024 is ₹2,44,305/-.
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 ₹2,44,305/- in 10 consecutive and
equal monthly instalments along with
accruing interest and other Bank charges, if
any. First of such instalments shall be paid
on or before 24.06.2024.
(ii) If the petitioner commits single default
in making payments as directed above, the
respondents 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 spk
APPENDIX OF WP(C) 9498/2024
PETITIONER EXHIBITS
Exhibit P1 THE TRUE COPY OF THE SCAN REPORT DATED 05.08.2023 OF THE PETITIONER'S HUSBAND Exhibit P2 THE TRUE COPY OF THE MEDICAL BILL DATED 05.01.2024 Exhibit P3 THE TRUE COPY OF THE NOTICE UNDER SECTION NOTICE UNDER SECTION 13(4) OF THE SARFAESI ACT, DEMANDING RS 9,83,000/- ISSUED BY THE RESPONDENT BANK
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!