IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26455 of 2008(Y)
1. STANALEY K.L., KALLUVEETTIL HOUSE,
... Petitioner
2. RANJITH PAUL, S/O STANLEY K.L.,
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM,
... Respondent
2. THE TAHSILDAR, KANAYANNUR,
3. ING VYSYA BANK, REPRESENTED BY ITS
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :02/07/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 26455 of 2008
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 2nd day of July, 2009
JUDGMENT
The petitioners (who are the father and son) had availed ‘an
education’ of Rs. 2 lakhs loan from the 3rd respondent, in connection
with the B.Tech studies of the 2nd petitioner, which was not repaid on
time. This led to the coercive proceedings pursued by the first and
second respondents, at the instance of the 3rd respondent, which is
subjected to challenge in the present Writ Petition.
2. The respondent Bank has filed a statement, pointing out the
relevant facts and figures along with the statement of accounts, as
Annexure R3 (a).
3. After hearing both the sides, taking note of the fact that the
petitioner completed his studies only in September, 2007, that he got
employment only in July, 2008, and of course with reference to the
relevant clause governing the loan transaction, this Court finds it fit and
proper to have the loan regularized, subject to the condition that the
petitioner satisfies the defaulted arrears, which is stated as about
Rs.30,000/- plus interest and cost as on date.
4. In the said circumstances, the petitioners are directed to clear
the defaulted arrears as above, by way of two equal installments. The
first installment shall be effected on or before the 30th of this month and
WP (C) No. 26445 of 2008
: 2 :
the second installment shall be effected on or before the 30th of August,
2009. It is made clear that, this will be in addition to the liability of the
petitioners to effect the regular monthly installments in respect of July
onwards. It is further made clear that, if any default is committed by the
petitioners in clearing the defaulted arrears as above, or if any two
consecutive defaults are made with regard to the payment of regular
EMIs, the respondent Bank will be at liberty to proceed with the
coercive steps against the petitioners from the stage where it stands as
on date, for realization of the due amounts as aforesaid
The Writ Petition is disposed of as above.
P. R. RAMACHANDRA MENON, JUDGE
kmd