High Court Kerala High Court

Joseph vs Malanadu Agricultural And Rural on 29 January, 2009

Kerala High Court
Joseph vs Malanadu Agricultural And Rural on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3072 of 2009(N)


1. JOSEPH, S/O.THOMAS, MOOKAN THOTTATHIL,
                      ...  Petitioner

                        Vs



1. MALANADU AGRICULTURAL AND RURAL
                       ...       Respondent

2. BRANCH MANAGER, MALANADU AGRICULTURE

                For Petitioner  :SRI.BINDU SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/01/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                       W.P(C).No.3072 OF 2009
                   -------------------------------------------
             Dated this the 29th day of January, 2009


                               JUDGMENT

Notice to the respondents dispensed with, preserving their

right to move for review of this judgment, if aggrieved.

The respondents have issued Ext.P1 on 15.1.2009 in

relation to four loans availed by the petitioner. The total amount

of interest comes to Rs.51,708/- and penal interest comes to

Rs.3,146/-, which add on to Rs.54,854/-. Under such

circumstances, it is directed that if the aforesaid amount is paid

in two equal instalments, payable on or before 15.2.2009 and

15.3.2009, the petitioner will be given an opportunity to wipe off

the entire outstandings in six monthly instalments, commencing

from April, 2009. However, if there is default in remitting any of

the instalments as aforesaid, the benefit of this judgment will

stand recalled automatically and distress action will follow. The

writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.