IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 517 of 2009(J)
1. SAJIMON.K.P, S/O IBRAHIMKUTTY,
... Petitioner
Vs
1. AUTHORISED OFFICER, STATE BANK OF
... Respondent
2. MR.KRISHNA DAS, ADVOCATE,THEKKUMKAL
For Petitioner :SRI.BABU CHERUKARA
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/03/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 517 OF 2009
............................................
DATED THIS THE 18TH DAY OF MARCH, 2009
JUDGMENT
The petitioner availed a loan from the State Bank of
Travancore. That housing loan was not repaid in time. This led to
action by the first respondent. There is no jurisdictional error or
legal infirmity in the impugned proceedings. The petitioner has
paid an amount of Rs.1,00,000/- following the interim order
dated 6.1.2009. Taking that into consideration, it is ordered that
all further recovery proceedings against the petitioner will stand
deferred, if he remits @ Rs.25,000/- per month payable on or
before the 28th of every month, commencing from April 2009,
and thereby wipes off the entire outstandings, including accruals.
If there is default in remitting any of the instalments as
aforesaid, the benefit of this judgment will stand recalled
automatically and respondents will be at liberty to proceed with
further action.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/18/3