IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9454 of 2007(A)
1. MATHEW K.V., S/O.VARGHESE,
... Petitioner
Vs
1. THE MEENACHIL CO-OPERATIVE AGRICULTURAL
... Respondent
2. THE SPECIAL SALE OFFICER,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent :SRI.SUNIL CYRIAC,SC,MEENACHIL CO-OP.ARD
The Hon'ble MR. Justice K.M.JOSEPH
Dated :28/05/2007
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No.9454 of 2007
--------------------------------------------
Dated this the 28th day of May, 2007
JUDGMENT
Petitioner borrowed money from the first respondent which
he could not repay. Petitioner challenges Exts.P1, P4 and P6 to the
extent it affect the petitioner and seeks a direction to the
respondents 1 and 2 to grant one time settlement facility to the
petitioner to remit the amounts due to them.
2. I heard learned counsel for the petitioner and the
learned counsel for the bank.
3. Learned counsel for the bank submits that it is not open
to the bank to extend the benefit of one time settlement. Learned
counsel for the petitioner submits that petitioner may be permitted
to pay off the entire amounts in easy installments.
The writ petition is disposed of permitting the petitioner to
pay off the entire amounts remaining to be paid in ten equal
WPC No.9454/07 2
monthly installments, the first of which shall be payable on or
before 30/06/2007. If any of the installments are not paid, it is
open to the bank to enforce its right in accordance with law.
K.M.JOSEPH
JUDGE
sv.
WPC No.9454/07 3