High Court Kerala High Court

M.P.Kunhabdulla vs South Malabar Gramin Bank on 28 November, 2006

Kerala High Court
M.P.Kunhabdulla vs South Malabar Gramin Bank on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32733 of 2003(V)


1. M.P.KUNHABDULLA S/O. SRI.AMMAD
                      ...  Petitioner

                        Vs



1. SOUTH MALABAR GRAMIN BANK,
                       ...       Respondent

                For Petitioner  :SRI.R.PARTHASARATHY

                For Respondent  :SRI.T.R.RAVI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/11/2006

 O R D E R
                           KURIAN JOSEPH, J.

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

                        W.P(C)No. 32733 of  2003

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

               Dated this the 28th  day of  November, 2006


                                JUDGMENT

Petitioner approached this court with certain grievances regarding

the recovery steps initiated by the respondent Bank. The prayer is for a

direction to permit the petitioner to pay the amount in instalments. In

the event of the petitioner approaching the respondent Bank the matter

will be duly considered by the Bank. In order to enable the petitioner

to work out the relief as above, the interim order passed by this court

will continue for another four months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.