High Court Kerala High Court

Biju Thomas vs Kerala Financial Corporation on 23 January, 2009

Kerala High Court
Biju Thomas vs Kerala Financial Corporation on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2597 of 2009(H)


1. BIJU THOMAS,
                      ...  Petitioner

                        Vs



1. KERALA FINANCIAL CORPORATION
                       ...       Respondent

2. DISTRICT MANAGER, KFC, KATTAPPANA.

3. DEPUTY TAHSILDAR

                For Petitioner  :SMT.M.SINDHU THANKAM

                For Respondent  :SRI.M.M.SAYED MUHAMMED, SC, KFC

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/01/2009

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                   W.P.(C) No. 2597 OF 2009 H
             ````````````````````````````````````````````````````
             Dated this the 23rd day of January, 2009

                           J U D G M E N T

I heard learned counsel for the petitioner, learned

standing counsel for KFC and learned Government Pleader.

2. Petitioner availed a loan and not repaid it. Now, the

petitioner is faced with sale proceedings vide Ext.P6. It is pointed

out that OTS granted was cancelled and the petitioner has sought

for permission to pay it in instalments. Learned standing counsel

points out that if the petitioner is prepared to remit some amount

and also pay the interest for belated payment, petitioner can be

given the benefit of revival of OTS. The petitioner is agreeable.

3. In such circumstances, if the petitioner pays a sum of

Rs.1 lakh before the time of sale, Ext.P6 proceedings will be kept

in abeyance and a decision will be taken on Ext.P5 treating it as

an application for revival of OTS and the amounts to be paid will

be intimated to the petitioner on or before 15.2.2009. The

petitioner will be given time till 31.3.2009 to pay the balance

amount. The petitioner will also have to pay the collection charges

WPC.2597/09
: 2 :

and the interest on the belated payment. Needless to say, if the

petitioner does not pay the sum of Rs.1 lakh before the time of

sale, the petitioner will lose the benefit of this judgment. Of

course, if the petitioner does not pay the balance amount also by

31.3.2009, it will be open to the respondents to proceed against

the petitioner in accordance with law.

Writ petition is disposed of as above.

(K.M.JOSEPH, JUDGE)
aks