High Court Kerala High Court

Abraham Philip Alias … vs Union Of India on 16 February, 2010

Kerala High Court
Abraham Philip Alias … vs Union Of India on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1391 of 2010(Y)


1. ABRAHAM PHILIP ALIAS A.P.VALLUKADAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. FEDERAL BANK LTD., BROADWAY BRANCH,

3. THE RECOVERY OFFICER, DEBT RECOVERY

                For Petitioner  :SRI.B.RAMACHANDRAN

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :16/02/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                         WP(C) No. 1391 of 2010
                       ---------------------------------------
             Dated, this the 16th day of February, 2010


                               J U D G M E N T

The petitioner had availed a loan from the respondent Bank.

Admittedly the petitioner could not satisfy the repayment on time. It is

stated that the 2nd respondent approached the DRT, Ernakulam and

obtained an ex-parte decree. The recovery proceedings being pursued

at the instance of the respondent Bank have been sought to be

intercepted in the Writ Petition.

2. When the matter came for consideration before this Court

on 29.01.2010, coercive steps were intercepted on condition that the

petitioner deposited a sum of Rs.3,00,000/- within ten days. The learned

counsel for the petitioner submits that the payment could be effected

only on 11.02.2010 and the delay caused in this regard is sought to be

condoned. The learned counsel appearing for the Bank submits on

instructions that, after giving credit to the amount remitted by the

petitioner, though belatedly, a sum of about Rs.9.43 lakhs is still due to

wipe off the liability under the loan transaction.

3. Considering the facts and circumstances and submissions

made from the part of the petitioner through the learned counsel, the

WP(C) No.1391/2010
2

petitioner is permitted to clear the entire liability by way of `six’ equal

monthly instalments, the first of which shall be effected on or before the

20th of March, 2010, to be followed by similar instalments to be effected

on or before the 20th of the succeeding months. Subject to the above, all

the recovery proceedings stated as being pursued against the petitioner

shall be kept in abeyance. It is made clear that if any default is committed

by the petitioner in satisfying the liability as above, the respondent Bank

will be at liberty to proceed with further steps for realisation of the entire

amount in a lump sum.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc