IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5134 of 2008(J)
1. SMT.MEENA KUMARI SUKU
... Petitioner
Vs
1. MR.K.T.GEORGE,
... Respondent
2. THE BRANCH MANAGER
For Petitioner :SRI.RAJESH PALAMATTAM
For Respondent :SRI.K.K.CHANDRAN PILLAI,SC,
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/02/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C)No.5134 OF 2008
-----------------------------
DATED THIS THE 19TH DAY OF FEBRUARY, 2008
J U D G M E N T
Proceedings were initiated against the petitioner under the Securitisation and
Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002.
The petitioner prays for an instalment facility to discharge the liability.
2. I have heard the Standing Counsel for the bank also.
3. Having regard to the submissions made, I dispose of this writ petition
with the following directions.
1) That within one month from today, the petitioner shall remit
1/3rd of the amount that is due.
2) Subject to payment as above, further coercive action against
the petitioner will stand deferred.
3) The balance amount that is due will be paid by the petitioner in
six equal monthly instalments
4) The first out of the six instalments will be payable on the 15th of
April, 2008 and the subsequent instalments be payable on the 15th of
every succeeding months.
Needless to say that, in case default is committed in paying any one of the
instalments, the bank will be free to continue the action that it has already initiated.
ANTONY DOMINIC, JUDGE.
dsn