High Court Kerala High Court

Daisy James vs Union Of India on 16 November, 2007

Kerala High Court
Daisy James vs Union Of India on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29818 of 2007(Y)


1. DAISY JAMES, KIZHEKETHOTTAM HOUSE,
                      ...  Petitioner
2. LINCY JAMES, KIZHEKETHOTTAM HOUSE,

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. THE KOTTAYAM DISTRICT CO-OPERATIVE

4. THE EXECUTIVE OFFICER/SPECIAL OFFICER,

5. THE BRANCH MANAGER,

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :16/11/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.29818 OF 2007
                  -------------------------------------------
            Dated this the 16th day of November, 2007


                              JUDGMENT

Petitioners are debtors of the third respondent. The normal

loan term would expire only by 2010. Under such

circumstances, after hearing learned counsel for the third

respondent, on instructions, and the learned counsel for the

petitioners, this writ petition is disposed of directing that if the

petitioners regularise the loans by remitting the entire

outstandings as on today, the Bank will treat the transactions as

running accounts. Let the needful be done within a period of

one month from the date of receipt of a copy of this judgment.

The petitioners will also pay the expenditure for the steps taken

and in such event, if their properties have been taken possession

of, the same will be released to them.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.