High Court Kerala High Court

Catholic Syrian Bank Limited vs K.B. Kannan on 20 November, 2009

Kerala High Court
Catholic Syrian Bank Limited vs K.B. Kannan on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 949 of 2009()


1. CATHOLIC SYRIAN BANK LIMITED,
                      ...  Petitioner

                        Vs



1. K.B. KANNAN, AGED 41 YEARS, S/O. (LATE)
                       ...       Respondent

2. M/S KRISHNA OIL MILLS BASIN ROAD,

3. KUNJUMANI, W/O. K.K. KRISHNAN, PARTNER,

4. SUMANGALA, W/O. K.K. BALAN,

5. K.B. DHANAPALAN, S/O. K.K. BALAN,

                For Petitioner  :SRI.C.A.JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :20/11/2009

 O R D E R

P.R.RAMAN & P.BHAVADASAN, JJ.

——————————————————————

RP No.949/09 in RFA No.324/08 &
RP No.950/09 in RFA No.326/08

——————————————————————

Dated 20th November 2009

Order

Bhavadasan, J.

These Review Petitions have been filed by the Catholic Syrian

Bank, seeking review of the common Judgment of this Court in RFA

Nos.324 & 326 of 2008 dated 19.08.2009.

2. It is seen that the respondents herein had availed of a loan

from the Bank and had suffered decree. In the appeals filed by the

respondents herein, they challenged only the rate of interest. Finding

that the rate claimed @ 23% was against the principles laid down in

the decision reported in Central Bank of India v. Ravindra and

Others (AIR 2001 SC 3095), the appeals were allowed to the extent

that the appellants in the First Appeals will be liable to pay interest,

only @12% from the date of decree, till the date of payment of the

amounts, which have already been made. This Court also directed

that if the appellants in the RFAs deposit a sum of Rs.7,00,000/-

(Rupees Seven Lakhs only) within three weeks, it will deemed that

the decrees in both the suits will be deemed to have been satisfied.

RP Nos.949 & 950/09 2

3. Now, the Bank has come forward with the Review Petitions,

pointing out that the amount directed to be paid by the appellants

should have been Rs.7,00,000/- (Rupees Seven Lakhs only) each in

both the appeals and the Judgment of this Court may be modified to

that extent.

4. We are afraid, the claim made by the Bank is not correct. It

was only after taking note of the loan amount disbursed to the

appellants in the First Appeals and the amounts paid by them, that

the Judgment and decree of the Court below was modified by this

Court. What was intended was, if Rs.7,00,000/- (Rupees Seven

Lakhs only) was paid, the decrees in both the suits will be deemed to

have been satisfied. There is no error, apparent on the face of the

record, as claimed by the Bank. So, these Review Petitions are

devoid of any merit and they are accordingly dismissed.

P.R.RAMAN, JUDGE

P.BHAVADASAN, JUDGE
sta

RP Nos.949 & 950/09 3

RP Nos.949 & 950/09 4