IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 746 of 2010(P)
1. K.G.CHEMPAKAKUTTY AMMA,
... Petitioner
Vs
1. THE POOVARANI SERVICE CO-OPERATIVE BANK
... Respondent
2. ASSISTANT REGISTRAR (GENERAL),
For Petitioner :SRI.UNNIKRISHNAN.V.ALAPATT
For Respondent :SRI.BECHU KURIAN THOMAS
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :21/05/2010
O R D E R
K.SURENDRA MOHAN, J.
----------------------------------
W.P.(C) No.746 OF 2010
----------------------------------
Dated this the 21st day of May, 2010
J U D G M E N T
~~~~~~~~~~~
An interim order was granted by this Court on 11.1.2010.
The petitioner did not comply with the condition stipulated
therein. Thereafter, he filed I.A.No.1367/2010 seeking
extension of the time for payment of the amount. The said
petition was allowed and the time was extended by six weeks.
An amount of Rs.1,44,150/- has been paid by him. For payment
of the balance amount of Rs.2,00,000/- (Rupees Two lakhs only)
he seeks two months time. The petitioner may approach the 1st
respondent Bank for the above purpose by filing a
representation before it. If the petitioner files such a
representation, the same shall be considered by the Bank and
appropriate orders thereon shall be passed, without further
delay. The Bank may also consider, sympathetically, whether
the property of the petitioner could be reconveyed to him in
view of the fact that the Bank is interested only in recovering
the amounts due to it and not in acquiring properties. Such
orders, as indicated above, shall be passed, as expeditiously as
W.P.(C) No.746/2010 2
possible, at any rate, within a period of six weeks from the date
of receipt of the petitioner’s representation.
The Writ Petition is disposed of as above.
(K.SURENDRA MOHAN, JUDGE)
ps