Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdu Rahiman vs Idbi Bank Ltd
2024 Latest Caselaw 13072 Ker

Citation : 2024 Latest Caselaw 13072 Ker
Judgement Date : 23 May, 2024

Kerala High Court

Abdu Rahiman vs Idbi Bank Ltd on 23 May, 2024

Author: N.Nagaresh

Bench: N.Nagaresh

                 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. 12031 OF 2024
PETITIONER:

              IDBI BANK LTD.,
              IDBI TOWER WTC COMPLEX, CUFFE PARADE, MUMBAI,
              400 005 AND HAVING ONE OF ITS BRANCH AT M.G. ROAD,
              ERNAKULAM
              REPRESENTED BY MR MANOJ KUMAR,
              DEPUTY GENERAL MANAGER AND AUTHORIZED OFFICER
              IDBI BANK LTD,
              RETAIL ASSETS CENTRE, 2ND FLOOR, IDBI BUILDING,
              PANAMPILLY NAGAR, KOCHI,
              PIN - 682035

              BY ADVS.
              P.PAULOCHAN ANTONY
              SREEJITH K.
RESPONDENTS:

     1        THE DISTRICT POLICE CHIEF ,
              OFFICE OF THE DISTRICT POLICE CHIEF, PAVAMANI RD,
              TAZHEKKOD, KOZHIKODE,
              KERALA, PIN - 673004
     2        THE STATION HOUSE OFFICER,
              KODUVALLY POLICE STATION,KODUVALLY,
              KOZHIKODE, KERALA, PIN - 673572
     3        MR. ABDU RAHMAN K T.,
              S/O KOYAMU HAJI,KAVIL THOUKAYIL,M
              ANNIL KADAVU, AVILORA P.O.
              KOZHIKODE, PIN - 673572
     4        MRS. HAIMUNA,
              W/O ABDU RAHIMAN K T,KAVIL THOUKAYIL,
              MANNIL KADAVU, AVILORA P.O.,
              KOZHIKODE, PIN - 673572

           SRI.BINOY DAVIS-GOVERNMENT PLEADER
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
23.05.2024, ALONG WITH WP(C).14095/2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
 WP(C) Nos.12031 & 14095 of 2024
                               2




        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. 14095 OF 2024
PETITIONER:

         ABDU RAHIMAN,
         AGED 58 YEARS
         S/O KOYAMU HAJI KAVILTHODUDUKAYIL,
         KAVIL THODUKAYIL,MANNIL KADAVU,
         AVILORA P.O, KIZHAKKOTH,
         KOZHIKODE, KERALA, PIN - 673572

         BY ADVS.
         MUHAMMED SAFEER A.
         MOHAMMED RAZALI K.A
         KURIAN MAXIE
         RAHUL.S
         RESHMI U.N.


RESPONDENTS:

    1    IDBI BANK LTD,
         REPRESENTED BY ITS BRANCH MANAGER,
         KALPATTA BRANCH, GROUND FLOOR
         KALPATTA BYPASS JUNCTION,
         WAYANAD, PIN - 673121
    2    AUTHORIZED OFFICER,
         IDBI BANK LTD,REPRESENTED BY ITS BRANCH
         MANAGER,KALPATTA BRANCH,
         GROUND FLOOR KALPATTA BYPASS JUNCTION,
         WAYANAD, PIN - 673121
 WP(C) Nos.12031 & 14095 of 2024
                            3




    3    DISTRICT COLLECTOR,
         WAYANAD, NH212, CIVIL STATION,
         KAIRALI NAGAR, KALPETTA,
         KERALA, PIN - 673122

         SRI.M.S.KIRAN-R1
         SRI.BINOY DAVIS-GOVERNMENT PLEADER


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 23.05.2024, ALONG WITH WP(C).12031/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) Nos.12031 & 14095 of 2024
                              4




                        JUDGMENT

Dated this the 23rd day of May, 2024

[W.P.(C) Nos.12031 & 14095 of 2024]

The petitioner in W.P.(C) No.14095 of 2024 has

approached this Court aggrieved by the coercive proceedings

for recovery of financial advance made by the IDBI Bank

Limited to the petitioner invoking the provisions of the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002. The 1st

respondent-Bank has filed W.P.(C) No.12031 of 2024 seeking

to direct respondents 1 and 2 to remove respondents 3 and 4

from the petition scheduled property. Hereinafter, the

petitioner in W.P.(C) No.14095 of 2024 is mentioned as 'the

petitioner' and the petitioner in W.P.(C) No.12031 of 2024 is

mentioned as 'the Bank' for reference. WP(C) Nos.12031 & 14095 of 2024

2. The Bank paid ₹44 lakhs to the petitioner as

Overdraft in the year 2017. 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 installments 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

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 notice.

4. The petitioner states that he is still in a position to

clear the overdue amounts towards the loan, if sufficient time WP(C) Nos.12031 & 14095 of 2024

is given to clear the dues in easy monthly installments. 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 Bank, it is submitted that the

advance was given to the petitioner in the year 2017. The

petitioner committed default in maintaining the advance.

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 notice was issued in these

circumstances. The petitioner has not advanced any legal WP(C) Nos.12031 & 14095 of 2024

reasons to thwart the coercive proceedings initiated by the

Bank.

7. Standing Counsel further submitted that the

petitioner had earlier approached this Court filing W.P.(C)

No.26879 of 2023 and this Court as per judgment dated

14.08.2023 disposed of the writ petition and directed the

petitioner to pay the overdue amount in 12 equated monthly

instalments. But, the petitioner committed default in payment

of instalments.

8. 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 19.05.2024 is ₹22,75,876/-. WP(C) Nos.12031 & 14095 of 2024

9. I have heard the counsel for the petitioner, the

learned Standing Counsel representing the Bank and the

learned Government Pleader.

10. 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.

11. In the facts and circumstances of the case, I am

inclined to dispose of the writ petitions giving a short and

reasonable time to the petitioner to clear off the liability.

12. The writ petitions are therefore disposed of with the

following directions:

(i) The petitioner shall remit ₹12 lakhs

within two weeks from today and the balance

outstanding amount in eight consecutive and WP(C) Nos.12031 & 14095 of 2024

equal monthly installments immediately

thereafter along with accruing interest and

other Bank charges, if any.

(ii) The Bank should give back possession

of the property to the petitioner on the

petitioner paying ₹12 lakhs.

(iii) If the petitioner commits default in

making payments as directed above, the

petitioner will have to surrender the

possession of the property to the Bank.

(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) Nos.12031 & 14095 of 2024

APPENDIX OF WP(C) 12031/2024

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE ORDER IN CMP NO 680/2023 DATED 20.04.2023 Exhibit P2 A TRUE COPY OF THE COMMISSION REPORT DATED 02.03.2024 Exhibit P3 A TRUE COPY OF THE POLICE COMPLAINT DATED 02.03.2024 Exhibit P4 A TRUE COPY OF THE POLICE COMPLAINT RECEIPT DATED 02.03.2024 WP(C) Nos.12031 & 14095 of 2024

APPENDIX OF WP(C) 14095/2024

PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE STATEMENT OF THE LOAN ACCOUNT BEARING NO 149D651100001595 FOR THE INTERVENING PERIOD OF 30.11.2017 TO 25.03.2024 Exhibit P2 THE TRUE COPY OF THE JUDGMENT DATED 14.08.2023 IN W.P.(C) NO. 26879 OF

Exhibit P3 A TRUE COPY OF THE REPRESENTATION DATED 31.07.2023 SUBMITTED BY THE PETITIONER TO THE RESPONDENT Exhibit P4 THE TRUE COPY OF THE ELECTION URGENT NOTICE DATED 26.02.2024 ISSUED BY THE 3 RD RESPONDENT

 
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 : IDRC

 
 
Latestlaws Newsletter