High Court Kerala High Court

Mrs. Saly Mecaliff vs Deputy Tahsildar (Rr) on 4 December, 2008

Kerala High Court
Mrs. Saly Mecaliff vs Deputy Tahsildar (Rr) on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35121 of 2008(F)


1. MRS. SALY MECALIFF,
                      ...  Petitioner

                        Vs



1. DEPUTY TAHSILDAR (RR), KANAYANNUR TALUK,
                       ...       Respondent

2. THE BRANCH MANAGER, UNION BANK OF

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/12/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 35121 OF 2008 F
                  --------------------------------------
                Dated this the 4th December, 2008

                            JUDGMENT

Petitioner availed a loan from the second respondent Bank.

It was not repaid. The only prayer pressed before me is to grant

nine instalment facility. Learned counsel for the Bank does not

seriously oppose the grant of instalment facility. Having

considered the matter, the Writ Petition is disposed of permitting

the petitioner to pay off the entire amount due vide Ext.P1in

seven equal monthly instalments, the first of which shall be

payable on or before 1.1.2009 and the remaining instalments on

or before the first working day of every succeeding month. If

the petitioner does not pay any of the instalments as aforesaid,

she will lose the benefit of this Judgment and the recovery

proceedings can be continued against the petitioner in

accordance with law. The respondent Bank will give an

intimation to the petitioner fixing the exact amount of

instalments to be paid in terms of this Judgment within ten days

from today. Sd/=

K. M. JOSEPH, JUDGE

kbk.

                      // True Copy //
                                                    PS to Judge

WPC    2