Citation : 2025 Latest Caselaw 12373 Ker
Judgement Date : 16 December, 2025
OP (DRT) NOs. 385,388, & 390 OF 2025
1
2025:KER:96980
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE BASANT BALAJI
TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947
OP (DRT) NO. 385 OF 2025
AGAINST THE ORDER/JUDGMENT DATED IN SA NO.491 OF 2025 OF DEBT
RECOVERY TRIBUNAL, ERNAKULAM
PETITIONERS/APPLICANTS:
1 JAINY JENSON,
AGED 52 YEARS
W/O JENSON PAUL,MALIAKAL HOUSE, 10 F, PARTHENON
APARTMENTS,MAROTTICHODU, EDAPALLY,ERNAKULAM, PIN - 682024
2 BABU JOSEPH,
AGED 68 YEARS
S/O PAILY JOSEPH,23-521, MALIAKEL HOUSE,RAINBOW GARDEN,
UNICHIRA,THAIKAVU ROAD, THRIKKAKARA NORTH, ERNAKULAM, PIN -
682033
3 JENSON PAUL,
AGED 55 YEARS
S/O M.P PAUL,MALIAKAL HOUSE, 10 F, PARTHENON
APARTMENTS,MAROTTICHODU, EDAPALLY,ERNAKULAM, PIN - 682024
4 BOBAN JOSEPH MAILAKAL,
AGED 66 YEARS
S/O JOSEPH M.C, MALIAKEL HOUSE, ROSE GARDENS,CHUNANGAMVELY,
VAZHAKULAM, ERNAKULAM, PIN - 682112
5 MOLY BOBAN MAILAKAL,
AGED 60 YEARS
W/O BOBAN JOSEPH,MALIAKEL HOUSE, ROSE GARDENS,
CHUNANGAMVELY,VAZHAKULAM, ERNAKULAM, PIN - 682112
6 THYPARAMBIL JOSEPH CHACKO,
AGED 66 YEARS
S/O JOSEPH, THAIPARAMBIL, CHUNANGAMVELI,ERUMATHALA,
VAZHAKULAM, ERNAKULAM, PIN - 683112
OP (DRT) NOs. 385,388, & 390 OF 2025
2
2025:KER:96980
BY ADVS.
SHRI.JOY GEORGE
SMT.PRAICY JOSEPH
SMT.TANYA JOY
RESPONDENTS:
1 KOTAK MAHINDRA BANK LTD,
40/9702-UA, KANAKA DAMODAR, VEEKSHANAM ROAD, M.G ROAD,
ERNAKULAM KOCHI, KERALA, REPRESTENDED BY ITS AUTHORISED
OFFICER, PIN - 682035
2 AUTHORIZED OFFICER,
KOTAK MAHINDRA BANK LTD.40/9702-UA, KANAKA
DAMODAR,VEEKSHANAM ROAD, M.G ROAD,ERNAKULAM KOCHI, PIN -
682035
BY ADVS.
SRI.PHILIP T.VARGHESE
SRI.THOMAS T.VARGHESE
SMT.ACHU SUBHA ABRAHAM
SMT.V.T.LITHA
SMT.K.R.MONISHA
SHRI.JIJO PAUL
SMT.C.J.JINCY
THIS OP (DEBT RECOVERY TRIBUNAL) HAVING COME UP FOR ADMISSION ON
16.12.2025, ALONG WITH OP (DRT).388/2025, 390/2025, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
OP (DRT) NOs. 385,388, & 390 OF 2025
3
2025:KER:96980
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE BASANT BALAJI
TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947
OP (DRT) NO. 388 OF 2025
AGAINST THE ORDER/JUDGMENT DATED IN SA NO.492 OF 2025 OF DEBT
RECOVERY TRIBUNAL, ERNAKULAM
PETITIONERS/APPLICANTS:
1 JAINY JENSON,
AGED 52 YEARS
W/O JENSON PAUL,MALIAKAL HOUSE,10 F,PARTHENON
APARTMENTS,MAROTTICHODU, EDAPALLY,ERNAKULAM, PIN - 682024
2 BABU JOSEPH,
AGED 68 YEARS
S/O PAILY JOSEPH,23-521, MALIAKEL HOUSE,RAINBOW GARDEN,
UNICHIRA,THAIKAVU ROAD, THRIKKAKARA NORTH, ERNAKULAM, PIN -
682033
3 JENSON PAUL,
AGED 55 YEARS
S/O M.P PAUL,MALIAKAL HOUSE, 10 F PARTHENON
APARTMENTS,MAROTTICHODU,EDAPALLY ERNAKULAM, PIN - 682024
4 BOBAN JOSEPH MAILAKAL,
AGED 66 YEARS
S/O JOSEPH M.C, MALIAKEL HOUSE, ROSE
GARDENS,CHUNANGAMVELY,VAZHAKULAM, ERNAKULAM, PIN - 682112
5 MOLY BOBAN MAILAKAL,
AGED 60 YEARS
W/O BOBAN JOSEPH,MALIAKEL HOUSE, ROSE GARDENS,
CHUNANGAMVELY,VAZHAKULAM,ERNAKULAM, PIN - 682112
6 THYPARAMBIL JOSEPH CHACKO,
AGED 64 YEARS
S/O JOSEPH, THAIPARAMBIL, CHUNANGAMVELI,ERUMATHALA,
VAZHAKULAM, ERNAKULAM, PIN - 683112
OP (DRT) NOs. 385,388, & 390 OF 2025
4
2025:KER:96980
BY ADVS.
SHRI.JOY GEORGE
SMT.PRAICY JOSEPH
SMT.TANYA JOY
RESPONDENTS/RESPONDENTS:
1 KOTAK MAHINDRA BANK LTD,
40/9702-UA, KANAKA DAMODAR,VEEKSHANAM ROAD, M.G
ROAD,ERNAKULAM KOCHI, KERALA REPRESTENDED BY ITS AUTHROISED
OFFICER, PIN - 682035
2 AUTHORIZED OFFICER,
KOTAK MAHINDRA BANK LTD,40/9702-UA, KANAKA
DAMODAR,VEEKSHANAM ROAD, M.G ROAD,ERNAKULAM KOCHI, KERALA,
PIN - 682035
BY ADVS.
SRI.PHILIP T.VARGHESE
SRI.THOMAS T.VARGHESE
SMT.ACHU SUBHA ABRAHAM
SMT.V.T.LITHA
SMT.K.R.MONISHA
SHRI.JIJO PAUL
SMT.C.J.JINCY
THIS OP (DEBT RECOVERY TRIBUNAL) HAVING COME UP FOR ADMISSION ON
16.12.2025, ALONG WITH OP (DRT).385/2025 AND CONNECTED CASES, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
OP (DRT) NOs. 385,388, & 390 OF 2025
5
2025:KER:96980
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE BASANT BALAJI
TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947
OP (DRT) NO. 390 OF 2025
AGAINST THE ORDER/JUDGMENT DATED IN SA NO.493 OF 2025 OF DEBT
RECOVERY TRIBUNAL, ERNAKULAM
PETITIONERS/APPLICANTS:
1 JAINY JENSON,
AGED 52 YEARS
W/O JENSON PAUL,MALIAKAL HOUSE, 10 F, PARTHENON
APARTMENTS,MAROTTICHODU, EDAPALLY,ERNAKULAM, PIN - 682024
2 BABU JOSEPH,
AGED 68 YEARS
S/O PAILY JOSEPH,23-521, MALIAKEL HOUSE,RAINBOW GARDEN,
UNICHIRA, THAIKAVU ROAD, THRIKKAKARA NORTH, ERNAKULAM, PIN -
682033
3 JENSON PAUL,
AGED 55 YEARS
S/O M.P PAUL,MALIAKAL HOUSE, 10 F, PARTHENON
APARTMENTS,MAROTTICHODU, EDAPALLY,ERNAKULAM, PIN - 682024
4 BOBAN JOSEPH MAILAKAL,
AGED 66 YEARS
S/O JOSEPH M.C, MALIAKEL HOUSE, ROSE GARDENS,CHUNANGAMVELY,
VAZHAKULAM, ERNAKULAM, PIN - 682112
5 MOLY BOBAN MAILAKAL,
AGED 60 YEARS
W/O BOBAN JOSEPH,MALIAKEL HOUSE, ROSE GARDENS,
CHUNANGAMVELY,VAZHAKULAM, ERNAKULAM, PIN - 682112
6 THYPARAMBIL JOSEPH CHACKO,
AGED 64 YEARS
S/O JOSEPH, THAIPARAMBIL, CHUNANGAMVELI,ERUMATHALA,
VAZHAKULAM, ERNAKULAM, PIN - 683112
OP (DRT) NOs. 385,388, & 390 OF 2025
6
2025:KER:96980
BY ADVS.
SHRI.JOY GEORGE
SMT.PRAICY JOSEPH
SMT.TANYA JOY
RESPONDENTS/RESPONDENTS:
1 KOTAK MAHINDRA BANK LTD,
40/9702-UA, KANAKA DAMODAR, VEEKSHANAM ROAD, M.G ROAD,
ERNAKULAM KOCHI, KERALA REPRESTENDED BY ITS AUTHROISED
OFFICER, PIN - 682035
2 AUTHORIZED OFFICER,
KOTAK MAHINDRA BANK LTD 40/9702-UA, KANAKA
DAMODAR,VEEKSHANAM ROAD, M.G ROAD,ERNAKULAM KOCHI, KERALA,
PIN - 682035
BY ADVS.
SRI.PHILIP T.VARGHESE
SRI.THOMAS T.VARGHESE
SMT.ACHU SUBHA ABRAHAM
SMT.V.T.LITHA
SMT.K.R.MONISHA
SHRI.JIJO PAUL
SMT.C.J.JINCY
THIS OP (DEBT RECOVERY TRIBUNAL) HAVING COME UP FOR ADMISSION ON
16.12.2025, ALONG WITH OP (DRT).385/2025 AND CONNECTED CASES, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
OP (DRT) NOs. 385,388, & 390 OF 2025
7
2025:KER:96980
JUDGMENT
Dated this the 16th day of December, 2025
The petitioners were directed to remit Rs.10,38,357/- ,
Rs.11,23,314/- and Rs.11,23,314/- respectively on or before
30.08.2025 and the same amount on or before 30.09.2025, the
2nd instalment by the Debt Recovery Tribunal- I, Ernakulam.
Since the petitioners could not remit the first instalment, they
moved an application for extension of time, which was allowed
by the Debt Recovery Tribunal and granted time till
17.10.2025 to pay both instalments. Thereafter, another
application Ext.P4, was filed for extension of time for
compliance of the order, wherein the prayer is to extend the
time to pay the balance amount by one month from
01.09.2025. The said application is now rejected by the Debt
Recovery Tribunal.
2. A counter affidavits are filed by the respondents in all
the writ petitions, where a detailed tabular column showing
the amounts due and the amounts ought to have been remitted
as per the interim order is specifically stated in paragraphs 6 OP (DRT) NOs. 385,388, & 390 OF 2025
2025:KER:96980
and 7. As per the interim order, the petitioners ought to have
remitted Rs. 77,41,284/- in altogether in three S.As., but what
is remitted is Rs.40,00,000/-, and the balance amount to fully
comply with the interim order is Rs.37,41,284/-.
3. In the aforesaid circumstances, the petitioners are
granted time till 31.12.2025 to comply with the interim orders
passed by the Debt Recovery Tribunal in the stay petitions.
4. The learned counsel for the respondent bank submits
that the written statement is already filed and its ripe for
hearing. Taking note of the fact that the written statement is
filed, I direct the Debt Recovery Tribunal - I, Ernakulam, to
take up the S.As itself and dispose of the same as expeditiously
as possible at any rate on or before 28.02.2026.
With the aforesaid directions, the Original Petitions are
disposed of.
Sd/-
BASANT BALAJI JUDGE
AP OP (DRT) NOs. 385,388, & 390 OF 2025
2025:KER:96980
APPENDIX OF OP (DRT) NO. 385 OF 2025
PETITIONER EXHIBITS
Exhibit P 1 TRUE COPY OF THE SECURITIZATION APPLICATION DATED 17.07.2025 WITHOUT ANNEXURES Exhibit P 2 TRUE COPY OF THE NOTICE ISSUED BY THE ADVOCATE COMMISSIONER DATED 30.05.2025 Exhibit P 3 TRUE COPY OF THE ORDER DATED 30.07.2025 IN I.A NO.
2828/2025OF THE HON'BLE DEBT RECOVERY TRIBUNAL - 1, ERNAKULAM Exhibit P 4 TRUE COPY OF PETITION DATED 15.10.2025 FILED BY THE PETITIONER SEEKING EXTENSION OF TIME AS I.A NO. 4042 OF 2025 Exhibit P 5 TRUE COPY OF THE ORDER DATED 28.10.2025 IN I.A NO.
4042 OF 2025 OF THE HON'BLE DEBT RECOVERY TRIBUNAL
-1, ERNAKULAM RESPONDENT EXHIBITS
Exhibit R1 True copy of the Judgment in WP (C) No. 22004/2025 dated 30.06.2025 Exhibit R1(a) True copy of the Order passed by the Debts Recovery Tribunal I, Ernakulam in IA. No. 3460/2025 in SA No. 491/2025 dated 19.09.2025 OP (DRT) NOs. 385,388, & 390 OF 2025
2025:KER:96980
APPENDIX OF OP (DRT) NO. 388 OF 2025
PETITIONER EXHIBITS
Exhibit P 1 TRUE COPY OF THE SECURITIZATION APPLICATION DATED 17.07.2025 WITHOUT ANNEXURES Exhibit P 2 TRUE COPY OF THE ORDER DATED 05.04.2025 IN M.C NO.168 OF 2025 ADDITIONAL CHIEF JUDICIAL MAGISTRATE ERNAKUALM Exhibit P 3 .TRUE COPY OF THE ORDER DATED 30.07.2025 IN I.A NO. 2829/2025 OF THE HON'BLE DEBT RECOVERY TRIBUNAL -1, ERNAKULAM Exhibit P 4 TRUE COPY OF PETITION DATED 15.10.2025 FILED BY THE PETITIONER SEEKING EXTENSION OF TIME AS I.A NO. 4044 OF 2025 Exhibit P 5 TRUE COPY OF THE ORDER DATED 28.10.2025 IN I.A NO.
4044 OF 2025 OF THE HON'BLE DEBT RECOVERY TRIBUNAL
-1 RESPONDENT EXHIBITS
Exhibit R1 True copy of the Judgment in WP (C) No. 22004/2025 dated 30.06.2025 Exhibit R1(a) True copy of the Order passed by the Debts Recovery Tribunal I, Ernakulam in IA. No. 3462/2025 in SA No. 492/2025 dated 19.09.2025 OP (DRT) NOs. 385,388, & 390 OF 2025
2025:KER:96980
APPENDIX OF OP (DRT) NO. 390 OF 2025
PETITIONER EXHIBITS
Exhibit P 1 TRUE COPY OF THE SECURITIZATION APPLICATION DATED 17.07.2025 WITHOUT ANNEXURES SA 493/2025 DRT
1.ERNAKULAM Exhibit P 2 TRUE COPY OF THE NOTICE ISSUED BY THE ADVOCATE COMMISSIONER DATED 04.06.2025 IN ADDITIONAL CHIEF JUDICIAL MAGISTRATE COURT MC NO 169/2025 Exhibit P 3 TRUE COPY OF THE ORDER DATED 30.07.2025 IN I.A NO.
2830/2025 IN SA 493/2025 OF THE HON'BLE DEBT RECOVERY TRIBUNAL -1, ERNAKULAM Exhibit P 4 TRUE COPY OF PETITION DATED 15.10.2025 FILED BY THE PETITIONER SEEKING EXTENSION OF TIME AS I.A NO. 4046 OF 2025 IN SA 493/2025 DRT 1 ERNAKULAM Exhibit P 5 TRUE COPY OF THE ORDER DATED 28.10.2025 IN I.A NO.
4046 OF 2025 OF THE HON'BLE DEBT RECOVERY TRIBUNAL
-1, ERNAKULAM RESPONDENT EXHIBITS
Exhibit R1 True copy of the Judgment in WP (C) No. 22004/2025 dated 30.06.2025 Exhibit R1(a) True copy of the Order passed by the Debts Recovery Tribunal I, Ernakulam in IA. No. 3464/2025 in SA No. 493/2025 dated 19.09.2025
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!