High Court Kerala High Court

Kurian K.Mathew vs Kottayam Dist.Co.Op.Bank on 23 October, 2008

Kerala High Court
Kurian K.Mathew vs Kottayam Dist.Co.Op.Bank on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31031 of 2008(T)


1. KURIAN K.MATHEW, KALAYIL HOUSE
                      ...  Petitioner
2. VARGHESE MATHEW.K.,

                        Vs



1. KOTTAYAM DIST.CO.OP.BANK, KOTTAYAM,
                       ...       Respondent

2. AUTHORISED OFFICER (SPL.SALE OFFICER),

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/10/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                   W.P.C. NO. 31031 OF 2008 T
                   --------------------------------------
                 Dated this the 23rd October, 2008

                             JUDGMENT

This is the second time the petitioners approaching this

Court seeking indulgence of this Court in the matter of clearing

loan arrears. I heard the learned counsel appearing for the

petitioners and also the learned counsel appearing on behalf of

the respondent Bank. Shri M.P. Madhavankutty, learned

counsel for the petitioners submits that the petitioners will

deposit Rs.2 Lakhs prior to the time of sale mentioned in

Exts.P1 and P2, and that they seek adjournment of the sale by

six weeks, and that they will clear the entire amount remaining

to be paid.

2. The Writ Petition is disposed of recording the

submission of the learned counsel for the petitioners and

directing that if the petitioners deposit Rs.2 Lakhs (Rupees Two

Lakhs) before the time of sale mentioned in Exts.P1 and P2, the

sale pursuant to Exts.P1 and P2 will be adjourned by six weeks.

WPC.31031/08 T 2

This is to enable the petitioners to clear the entire amount

remaining to be paid within that period. If either the petitioners

do not pay Rs.2 Lakhs (Rupees Two Lakhs) or clear the entire

amount remaining to be paid as aforesaid, they will lose the

benefit of this Judgment and the recovery proceedings can go on

in accordance with law.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //

PS to Judge