High Court Kerala High Court

Mani vs The State Bank Of Travancore on 22 August, 2008

Kerala High Court
Mani vs The State Bank Of Travancore on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13632 of 2005(W)


1. MANI, AGEDJ 50, S/O. RAMAKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. THE TAHSILDAR, THRISSUR TALUK OFFICE,

3. THE VILLAGE OFFICER, PALLIPPURAM VILLAGE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/08/2008

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                         -------------------------
                      W.P.(C) No. 13632 of 2005
                    ---------------------------------
              Dated, this the 22nd day of August, 2008

                            J U D G M E N T

When the writ petition was admitted, this Court directed

petitioner to discharge liability in monthly instalments of

Rs.15,000/-. If petitioner has made payments in terms of the

interim order, then the liability would have been discharged. If

liability is not settled, petitioner is given freedom to approach the

Bank for settlement of liability. I am sure that if payment is offered

by petitioner within a reasonable time, the Bank will grant

incentives. The writ petition is closed with the above observation.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg