High Court Kerala High Court

Mathew.J.Kallivayalil vs The Senior Manager on 26 November, 2008

Kerala High Court
Mathew.J.Kallivayalil vs The Senior Manager on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32982 of 2008(B)


1. MATHEW.J.KALLIVAYALIL,
                      ...  Petitioner
2. JOSE MATHEW, S/O.MATHEW.J.KALLIVAYALIL,

                        Vs



1. THE SENIOR MANAGER, INDIAN OVERSEAS
                       ...       Respondent

2. THE CHIEF MANAGER, INDIAN OVERSEAS

3. RESERVE BANK OF INDIA, REPRESENTED

4. UNION OF INDIA, REPRESENTED BY

                For Petitioner  :SMT.C.G.BINDU

                For Respondent  :SRI.P.B.SURESH KUMAR

The Hon'ble MR. Justice V.GIRI

 Dated :26/11/2008

 O R D E R
                              V.GIRI,J.
                        -------------------------
                   W.P ( C) No.32982 of 2008
                       --------------------------
              Dated this the 26th November, 2008

                         J U D G M E N T

Petitioners availed a loan from the 1st respondent Bank.

It seems that there was default in the repayment of the loan.

This writ petition has been filed seeking a direction to the

respondents to issue a copy of loan agreement and also for

a direction to reduce the rate of interest from 11 % to 8.5%.

2. Learned counsel for the Bank submits that a copy

of the loan agreement shall be supplied subject to the

petitioners or their authorized representative approaching

the Bank Manager. They shall be given a statement of

accounts clearly indicating the manner in which the interest

has been worked out. Submission is recorded.

3. Learned counsel for the Bank submits that this

shall be done the date on which the authorized

representative approaches the Bank Manager. No further

issue survives in this writ petition.

Accordingly, the writ petition is closed.

(V.GIRI,JUDGE)
ma

W.P ( C) No.32982 of 2008
2

W.P ( C) No.32982 of 2008
3