Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sareefa Onathukadan vs The Kerala State Co-Op Bank Ltd
2024 Latest Caselaw 14609 Ker

Citation : 2024 Latest Caselaw 14609 Ker
Judgement Date : 31 May, 2024

Kerala High Court

Sareefa Onathukadan vs The Kerala State Co-Op Bank Ltd on 31 May, 2024

Author: N.Nagaresh

Bench: N.Nagaresh

         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT
                   THE HONOURABLE MR.JUSTICE N.NAGARESH
       FRIDAY, THE 31ST DAY OF MAY 2024 / 10TH JYAISHTA, 1946
                           WP(C) NO. 9193 OF 2024
PETITIONER:

              SAREEFA ONATHUKADAN
              AGED 40 YEARS
              W/O SALIM O.P, URPPAYI HOUSE
              VALIYAPARAMBU, A.R.NAGAR P.O
              MALAPPURAM DT, PIN - 676305

              BY ADVS.
              M.R.REENA
              P.S.SUJETH


RESPONDENT:

              THE KERALA STATE CO-OP BANK LTD.
              PANIKOTTUMPADY BR , MALAPPURAM DT
              REP BY ITS AUTHORIZED OFFICER ,
              RECOVERY SECTION , (ERSTWHILE MDC BANK)P.B.NO 8 ,
              MANJERY ROAD , UPHILL ,
              MALAPPURAM DT STWHILEMDC BANK),
              PIN - 676505

              BY ADV GILBERT GEORGE CORREYA-STANDING COUNSEL


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
31.05.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) No.9193 Of 2024
                                2


                          JUDGMENT

Dated this the 31st day of May, 2024

The petitioner has approached this Court aggrieved by

the coercive proceedings for recovery of financial advance

made by the Kerala State Co-operative 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 ₹20 lakhs to the petitioner as

Mortgage Loan in the year 2017. 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 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.9193 Of 2024

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 2017. The

petitioner committed default in repaying the loan. WP(C) No.9193 Of 2024

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 07.03.2024 is ₹26,08,892/- and the

overdue amount as on 07.03.2024 is ₹3,54,270/-. WP(C) No.9193 Of 2024

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 ₹3,54,270/- in eight 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.9193 Of 2024

on or before 01.07.2024.

(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.9193 Of 2024

APPENDIX OF WP(C) 9193/2024

PETITIONER EXHIBITS

Exhibit -P1 A TRUE COPY OF THE DEMAND NOTICE DATED 8-01-2024 ISSUED BY THE RESPONDENT Exhibit P2 A TRUE COPY OF THE REPRESENTATION DATED 20-02-2024 SENT BY 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