IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38135 of 2010(N)
1. BINOY JOSEPH,
... Petitioner
Vs
1. KOTTAYAM DISTRICT CO-OPERATIVE
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.O.C.LAIJU
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/12/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.38135 of 2010
----------------------------
Dated 23rd December, 2010
JUDGMENT
The petitioner has availed a loan of Rs.3,00,000/- from the
first respondent bank. Continued default in repayment compelled the
first respondent to take coercive steps to realise the amount due against
the said loan account. As part of the same Ext.P2 notice was issued to
the petitioner. On receipt of Ext.P2 the petitioner has submitted Ext.P3.
The grievance of the petitioner is that despite the receipt of Ext.P3
representation the respondents are proceeding further with Ext.P2 and in
fact, have already taken symbolic possession of the property belonging
to the petitioner mortgaged with the first respondent. It is in the said
circumstances that this writ petition has been filed.
2. I have heard the learned counsel appearing for the
petitioner as also the learned standing counsel for the respondents.
3. The learned standing counsel submitted that as on
21.11.2010 an amount of Rs.4,10,008/- is outstanding towards the
aforesaid loan account. The petitioner is bound to discharge the liability.
The prayer of the petitioner in this writ petition is to direct the
respondents to consider Ext.P3 and also to allow one time settlement
The question whether the petitioner could be permitted to avail one time
WP(C).No.38135/2010 2
settlement is a matter to be considered by the first respondent, subject
to the existence of such a scheme. Therefore, in case the petitioner pays
an amount of Rs.1,00,000/- within one month from today, it will be open
to the petitioner to file a representation before the first respondent for
getting the benefit of one time settlement, if available, as also for
instalment facility. To enable the petitioner to effect the said payment
and submit a representation, the respondents shall keep in abeyance all
coercive steps pursuant to Ext.P2 for a period of 45 days. In case the
petitioner pays the amount as directed above within the stipulated time
and then makes a representation, the respondents shall consider the
same and pass appropriate orders. It is made clear that in case of
failure on the part of the petitioner to comply with the directions as
above, it will be open to the respondents to proceed against the
petitioner in terms of Ext.P2.
The writ petition is disposed of accordingly.
C.T.RAVIKUMAR
Judge
TKS