High Court Kerala High Court

Bindumol T. vs The Kerala State Co-Operative … on 18 January, 2010

Kerala High Court
Bindumol T. vs The Kerala State Co-Operative … on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1245 of 2010(E)


1. BINDUMOL T., W/O.LATE ANANDAN PILLAI,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE CO-OPERATIVE BANK LTD.
                       ...       Respondent

2. THE AUTHORISED OFFICER/THE REGIONAL

3. THE MANAGER, THE KERALA STATE

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :18/01/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.
                  -----------------------------------------------
                          WP(C) No. 1245 of 2010
                       ---------------------------------------
               Dated, this the 18th day of January, 2010


                               J U D G M E N T

The petitioner’s husband had availed a loan of Rs.3,00,000/-

under the Rural Housing Loan Scheme from the respondent Bank in the

year 2005, which however could not be repaid on time because of some

adverse calamities in life. The petitioner’s husband who was stated as

suffering from Cancer was being treated in the RCC Centre,

Thiruvananthapuram and finally he succumbed to the fate on

17.05.2008. It is the case of the petitioner that the huge amount had to

be incurred by the petitioner for treatment of the husband which

however was in vain. It is also stated that the petitioner is taking every

step to procure some funds from some other source to clear the liability

at the earliest; lest she should be thrown to streets.

2. The learned counsel for the Bank submits on instructions

that, some amount 1.41 lakhs is still due towards the defaulted

instalments and if the petitioner is ready and willing to clear the said

liability, the Bank is prepared to regularize the loan, thus extending a

helping hand to the petitioner.

3. After considering the facts and circumstances, the petitioner

WP(C) No.1245/2010
2

is permitted to clear the outstanding liability towards the defaulted

instalments with interest and cost as stated above, by way of `six’ equal

monthly instalments, the first of which shall be effected on or before the

15th of February 2010, to be followed by similar instalments to be effected

on or before the 15th of the succeeding months. Subject to the above, the

loan account will stand regularized and the petitioner will be liable to effect

the regular EMIs in connection with the loan transaction. It is made clear

that, if any default is made by the petitioner in clearing the outstanding

liability as above, towards the defaulted instalments or if any two

consecutive defaults are made in satisfying the regular EMIs, the Bank

will be at liberty to proceed with further steps for realisation of the due

amounts in a lump sum. It will also be open for the petitioner to avail the

benefit of ‘One Time Settlement’, if any implemented in the mean while.

The Writ Petition is disposed of as above.

P. R. RAMACHANDRA MENON
JUDGE
dnc