High Court Kerala High Court

Jayakrishnan P.K vs The Kottakkal Co-Operative Urban … on 11 September, 2006

Kerala High Court
Jayakrishnan P.K vs The Kottakkal Co-Operative Urban … on 11 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18914 of 2006(B)


1. JAYAKRISHNAN P.K.,
                      ...  Petitioner

                        Vs



1. THE KOTTAKKAL CO-OPERATIVE URBAN BANK
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.A.KRISHNAN

                For Respondent  :SRI.DEVAPRASANTH.P.J.

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :11/09/2006

 O R D E R
                                K.THANKAPPAN, J.
                            ------------------------------------
                            W.P.(C)NO. 18914 OF 2006
                            ------------------------------------


                    Dated this the 11th day of September, 2006


                                     JUDGMENT

The petitioner borrowed an amount of Rs.2,50,000/- from the first

respondent- Kottakkal Co-operative Urban Bank for business purposes

agreeing to repay the loan amount in instalments on the agreed rate of

interest. Since the petitioner did not repay the loan in time, Ext.P1 notice

and Ext.P2 possession notice were issued to him by respondents 1 and 2

respectively. The petitioner challenged Exts.P1 and P2 before this Court

and while admitting the Writ Petition, this Court as per order dated

19.7.2006 directed the petitioner to remit a sum of Rs.50,000/- on or

before 15.8.2006. The petitioner submits that the above interim order has

been complied with.

2. Learned counsel appearing for the petitioner now submits that the

petitioner may be permitted to remit the entire loan amount with the agreed

rate of interest in 15 equal monthly instalments. Learned counsel

appearing for the first respondent prays that instalment facility sought for

W.P.(C)NO.18914/2006 2

by the petitioner may not be granted and that if at all instalment facility is

given, the petitioner should be directed to remit the entire loan amount in

10 equal monthly instalments.

3. Considering the facts and circumstances of the case and the

willingness expressed by the petitioner to repay the loan amount, there will

be a direction to the petitioner to remit the balance loan amount along with

the agreed rate of interest in 12 equal monthly instalments. The first

instalment shall be paid on or before 15.10.2006. It is made clear that if

the petitioner commits default in payment of two consecutive instalments,

the first respondent – Bank can proceed against the petitioner on the basis

of Ext.P2.

The Writ Petition is disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/

W.P.(C)NO.18914/2006 3