IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3471 of 2009(L)
1. SHENO SEBASTIAN, LISSY COLLEGE,
... Petitioner
Vs
1. MANAGER, UNION BANK OF INDIA, NENMARA
... Respondent
2. AHTORISED OFFICER, UNION BANK OF INDIA,
3. UNION OF INDIA, REP. BY ITS SECRETARY
For Petitioner :SRI.V.V.NANDAGOPAL NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/02/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.3471 OF 2009
-------------------------------------------
Dated this the 6th day of January, 2009
JUDGMENT
The petitioner availed a loan from the first respondent.
SARFAESI Act proceedings have been taken against him. The
petitioner claims the benefit of Ext.P2 circular. It is submitted
by the bank that it has a Grievance Redressel Officer for the
purpose of that notification and the petitioner has been listed as
one eligible for concession to the extent of 25%. To avail such
facility, the petitioner has to express his consent and remit 75%
of the amounts, of which, the petitioner has not deposited the
first two instalments. It is also offered by the bank that the
petitioner can deposit both the instalments by 31.3.2009.
Recording the above submissions, the petitioner is directed to
appear before the first respondent and comply with the
conditions of the order of the Grievance Redressel Officer if he
wish to avail the benefit of the order. For this, the petitioner
shall appear before the first respondent on 25.2.2009 and file an
affidavit in that regard. On the basis of that, the impugned sale
will stand deferred and would then be regulated on the basis of
WPC.3471/09
Page numbers
the payments that the petitioner would make in terms of this
judgment. The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.9/2.