High Court Kerala High Court

Jose Paramala vs The Joint Registrar Co-Operative on 10 December, 2010

Kerala High Court
Jose Paramala vs The Joint Registrar Co-Operative on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18732 of 2008(E)


1. JOSE PARAMALA, AGED 62 YEARS
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR CO-OPERATIVE
                       ...       Respondent

2. THE SPECIAL SALE OFFICER

3. THE KOTTAYAM CO-OPERATIVE AGRICULTURAL

4. K.K.SIMON, KANDATHIL HOUSE

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/12/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.18732/2008-E
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
         Dated this the 10th day of December, 2010

                    J U D G M E N T

This writ petition is filed by the petitioner

challenging the recovery proceedings initiated by the

District Co-operative Bank as per Ext.P6. Various

contentions have been raised in the writ petition. By

interim order dated 23/06/2008, this Court granted an

interim stay for four months on condition that the

petitioner shall deposit an amount of Rs.50,000/-

within a period of three weeks and shall continue to

deposit at the rate of Rs.40,000/- per month payable on

or before the 7th day of every month commencing from

August 2008. The learned counsel for the petitioner

submitted that the petitioner was making deposits in

terms of the interim order. If any balance amount is

payable as on today, the petitioner will remit the

entire balance within a period of two months. The writ

petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms