Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Haneefa vs The Tirur Urban Co-Op Bank Ltd. F-1616
2024 Latest Caselaw 14046 Ker

Citation : 2024 Latest Caselaw 14046 Ker
Judgement Date : 28 May, 2024

Kerala High Court

Haneefa vs The Tirur Urban Co-Op Bank Ltd. F-1616 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. 38855 OF 2023
PETITIONER:

              HANEEFA
              AGED 59 YEARS
              S/O. HAMSA, AVULLANTE PURAKKAL HOUSE,
              KOOTTAI POST, MALAPPURAM DISTRICT.,
              PIN - 676562

              BY ADVS.
              P.B.SUBRAMANYAN
              P.B.KRISHNAN
              SABU GEORGE
              B.ANUSREE
              MANU VYASAN PETER
              MEERA P.


RESPONDENTS:

     1        THE TIRUR URBAN CO-OP BANK LTD. F-1616
              TIRUR, MANGALAM BRANCH, MALAPPURAM,
              REPRESENTED BY ITS ASSISTANT GENERAL MANAGER,
              PIN - 676103
     2        THE AUTHORIZED OFFICER
              THE TIRUR URBAN CO-OP BANK LTD., F1616,
              TIRUR, MALAPPURAM, PIN - 676103

              SRI.P.C.SASIDHARAN-R1& R2

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
28.05.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) No.38855 Of 2023
                                 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 Tirur Urban Co-operative 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 ₹2.5 lakhs to the petitioner as

Mortgage Loan in the year 2020. 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. 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 WP(C) No.38855 Of 2023

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

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 respondents, it is submitted that

the loan was given to the petitioner in the year 2020. The

petitioner committed default in repaying the loan. WP(C) No.38855 Of 2023

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

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 ₹2,83,854/- and the

overdue amount as on 28.05.2024 is ₹2,29,736/-. WP(C) No.38855 Of 2023

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 ₹2,29,736/- in ten consecutive and

equal monthly installments along with

accruing interest and other Bank charges, if

any. First of such installments shall be paid WP(C) No.38855 Of 2023

on or before 28.06.2024.

(ii) If the petitioner commits 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.38855 Of 2023

APPENDIX OF WP(C) 38855/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF CMP.NO.2668 OF 2023 IN M.C.NO.351 OF 2023 ON THE FILE OF THE CHIEF JUDICIAL MAGISTRATE'S COURT, MANJERI, DATED 21-07-2023 Exhibit P2 TRUE COPY OF THE RECEIPT ISSUED BY THE 1ST RESPONDENT BANK DATED 26-12-2023

 
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