IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29805 of 2007(V)
1. ANANDA PADMANABHAN, S/O. PADMANABHAN,
... Petitioner
Vs
1. VIJAYA BANK,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 29805 OF 2007 W
=====================
Dated this the 11th day of October, 2007
J U D G M E N T
For realisation of the dues from the petitioner, the
respondent Bank had initiated proceedings under the
Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002 and Ext.P2 is the
order passed under Section 14(2) of the Act. At that stage, this
writ petition has been filed. The petitioner seeks only an
instalment facility to repay the amount.
2. I heard the learned counsel for the Bank also.
3. Having regard to the submissions that are made, I
dispose of this writ petition directing that the petitioner shall
repay the amounts that are due to the Bank in six equal monthly
instalments, commencing from 1st of November 2007. The
remaining instalments will be payable on the first of every
succeeding month.
In the meantime, further proceedings under the Act shall be
WPC 29805/07
: 2 :
deferred and if the petitioner commits default in paying any one
of the instalments, Bank will be entitled to proceed against the
petitioner without further notice.
ANTONY DOMINIC, JUDGE.
Rp