IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6820 of 2008(J)
1. ANIL KUMAR, AGED 36 YEARS
... Petitioner
2. MRS. BINDU, AGED 35 YEARS
Vs
1. UCO BANK,REPRESENTED BY BRANCH MANAGER
... Respondent
2. AUTHORISED OFFICER
For Petitioner :SRI.P.V.GEORGE(PUTHIYIDAM)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/02/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 6820 OF 2008 J
= = = = = = = = = = = = = = = =
Dated this the 27th February, 2008
J U D G M E N T
In this writ petition, petitioners submit that they had availed of
a housing loan from the respondents. Even according to the
petitioners, about Rs.86,000/- is already in default and the bank
has initiated proceedings under the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002. It is also submitted that the properties were put
up for sale on 29.2.2008. Counsel for the petitioners offers that the
petitioners are willing to pay off the entire amount in default before
29.2.2008 and that the balance amount due will also be paid in 12
equal monthly instalments.
2. I heard the Standing Counsel for the bank also.
3. Having regard to the submissions made by both sides I
dispose of this writ petition with the following directions:
1) That before 11 0′ clock on 29.2.2008 the petitioner shall
W.P.(C) No. 6820 OF 2008 -2-
deposit the entire amount now in default, subject to remittance as
above, further action against the petitioners will stand deferred.
The balance amount due from the petitioners will be permitted to be
paid in 12 equal monthly instalments the first of which will be
payable in the first week of April, 2008 and the subsequent
instalments will be payable in the 1st week of every succeeding
month. It is clarified that if any of the conditions are defaulted the
bank will be free to continue the action that is already initiated. If
the first payment is made on 29.2.2008 within two weeks thereafter,
the bank will furnish the petitioners a statement of their dues.
ANTONY DOMINIC
JUDGE
jan/-