High Court Kerala High Court

K.R.Dhananjayan vs Secretary on 19 February, 2007

Kerala High Court
K.R.Dhananjayan vs Secretary on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24535 of 2006(U)


1. K.R.DHANANJAYAN,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. JOINT REGISTRAR,

                For Petitioner  :SMT.VANAJA MADHAVAN

                For Respondent  :SRI.C.S.RAMANATHAN

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :19/02/2007

 O R D E R
                        K.Padmanabhan Nair,J.

                       --------------------------------

                       W.P.(C).No.24535 of 2006-U

                       --------------------------------


              Dated, this the 19th day of February, 2007


                                 JUDGMENT

The petitioner availed a loan of Rupees One Lakh in

connection with the marriage of his daughter. He could not repay

the loan amount. Hence the 1st respondent issued Exhibit P2

notice directing the petitioner to pay the entire amount in a lump.

Challenging that order, this writ petition is filed.

2. The 1st respondent has filed a counter affidavit,

contending that the writ petition itself is not maintainable. It is

submitted that the petitioner committed default and hence the 1st

respondent had no other option but to recall the loan and claim

repayment of the entire amount.

3. Considering the facts and circumstances as

projected in the writ petition, I am of the view that a breathing

time can be given to the petitioner to pay off the debt. In case

the petitioner files an application within two weeks from today

demanding a statement of accounts, the 1st respondent-Bank

W.P.(C).No.24535 of 2006-U

– 2 –

shall supply a statement of accounts to the petitioner. On receipt

of such a statement of accounts, the petitioner shall deposit an

amount of Rs.2,500/- (Rupees two thousand and five hundred

only) and make an application claiming concessions, waiver of

interest, instalment facility, etc. If such a request is made, the 1st

respondent shall consider the same and pass appropriate orders.

It goes without saying that if such a request is made, the 1st

respondent shall not recover any penal interest and consider

whether any concession can be given in the matter of rate of

interest and also whether the petitioner can be allowed to repay

the amount in five or ten monthly instalments. Such a decision

shall be taken within two months from the date of receipt of such

application. Until then, the coercive steps proposed to be taken

shall stand adjourned.

K.Padmanabhan Nair

Judge

vku/-