IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21490 of 2008(G)
1. T.SAVITHRI, D/O LATE NARAYANAN,
... Petitioner
Vs
1. OTTAPALAM BLOCK CO-OP
... Respondent
2. SENIOR INSPECTOR OF CO-OP SOCIETIES,
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/07/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.21490 of 2008
==================================
Dated this the 17th day of July, 2008.
JUDGMENT
Having regard to the nature of the directions
being issued hereunder, notice to respondents is
dispensed with preserving their right to move for
review of this judgment, if aggrieved.
2. Petitioner availed a loan for repairing
her house. She is facing recovery proceedings by
way of exeuction of an arbitration award on account
of default in repayment. It is stated that the
principal amount availed was Rs.50,000/-. Having
regard to the totality of the facts and
circumstances and the amount involved, it is
directed that if the petitioner pays Rs.10,000/-
each, payable on the last working day of every
month commencing from July, 2008, the impugned
distress action will be withheld and if she makes
WPC21490/08
-:2:-
appropriate application before the first
respondent, it will consider whether any
ameliorative benefits could be extended to the
petitioner by slashing the total outstandings. If
the petitioner fails to pay any of the instalments
as aforesaid, the benefit of this judgment will
stand recalled automatically and the respondents
will be at liberty to forthwith proceed with
distress action.
Writ petition is disposed of in the above
terms.
Thottathil B.Radhakrishnan,
Judge.
sl.19.7.