Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Joseph K.J vs The Federal Bank Ltd, Ernakulam ...
2024 Latest Caselaw 13740 Ker

Citation : 2024 Latest Caselaw 13740 Ker
Judgement Date : 28 May, 2024

Kerala High Court

Joseph K.J vs The Federal Bank Ltd, Ernakulam ... on 28 May, 2024

Author: N.Nagaresh

Bench: N.Nagaresh

        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                        PRESENT
          THE HONOURABLE MR.JUSTICE N.NAGARESH
 TUESDAY, THE 28TH DAY OF MAY 2024 / 7TH JYAISHTA, 1946
                WP(C) NO. 19112 OF 2024
PETITIONER:

         JOSEPH K.J.,
         AGED 72 YEARS,
         S/O ABRABIM JOSEPH,
         KADUVATHOOKKIL HOUSE,
         THIRUVANKULAM, P.O,
         ERNAKULAM, PIN - 682305

         BY ADVS.
         ABIN JACOB MATHEW
         DEEBU R.


RESPONDENTS:

    1    THE FEDERAL BANK LTD,
         ERNAKULAM BROADWAY BRANCH,
         REPRESENTED BY ITS AUTHORIZED OFFICER AND VICE
         PRESIDENT, STATIONED AT LCRD,
         FEDERAL TOWERS, MARINE DRIVE,
         ERNAKULAM DISTRICT, PIN - 682031
    2    ANITTAMOL JOSEPH,
         AGED 35 YEARS,
         D/O, JOSEPH K.J, KADUVATHOOKKIL HOUSE ,
         THIRUVANKULAM, P.O,
         ERNAKULAM, PIN - 682305

         BY ADV. SRI.P.PAULOCHAN ANTONY

     THIS WRIT PETITION (CIVIL) HAVING COME UP       FOR
ADMISSION ON 28.05.2024, THE COURT ON THE SAME       DAY
DELIVERED THE FOLLOWING:
 W.P.(C) No.19112/2024
                               :2:




                         JUDGMENT

Dated this the 28th day of May, 2024

The petitioner has approached this Court

aggrieved by the coercive proceedings for recovery of

financial advance made by the Federal Bank Ltd. 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 ₹29,68,000/- to the petitioner as

Housing Loan, ₹10 lakhs as Property Power Loan and an

amount of ₹75,000/- as Asset Guard Loan in the year 2019.

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 financial difficulties. 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.P2 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 loans were 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 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.P2 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 28.05.2024 is ₹52,29,291/-

and the overdue amount as on 28.05.2024 is ₹13,47,115/-.

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

account 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 an amount

of ₹2 lakhs within a period of three weeks

from today.


          (ii)     The petitioner shall remit the balance

          overdue         amount         in   subsequent

consecutive 10 equal monthly instalments

thereafter, along with accruing interest and

other Bank charges, if any.

(iii) 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.

(iv) The petitioner shall also pay current

EMIs along with the aforesaid payments.

(v) If the petitioner pays the amount as

directed above, any coercive proceedings

against the petitioner will stand deferred.

Sd/-

N. NAGARESH JUDGE SR

APPENDIX OF WP(C) 19112/2024

PETITIONER'S EXHIBITS:

Exhibit P1 A TRUE COPY OF THE SICK LEAVE CERTIFICATE FOR ADMITTED PATIENT ISSUED BY EMIRATES HEALTH SERVICE TO THE RESPONDENT NO.2.

Exhibit P2 A TRUE COPY OF THE NOTICE DATED 15TH MAY 2024 ISSUED BY THE ADVOCATE COMMISSIONER TO THE PETITIONER.

 
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