IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1367 of 2008(R)
1. N.P.THOMAS, S/O.N.T.PAUL, NADACKAL
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE,
... Respondent
2. UNIONOF INDIA, REP. BY ITS SECRETARY
For Petitioner :SRI.RENJITH B.MARAR
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :02/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
R.P.No.1367 of 2008
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 2nd day of January, 2009.
O R D E R
Read the order dated 19-12-2008. Having regard to
the amounts paid by now, the housing loan is
satisfied. Other amounts have been credited
towards other loans. Under such circumstances, I
deem it appropriate to vacate the judgment issued
in WP(C).32492/008 to enable the petitioner to
work out his remedies before the Debts Recovery
Tribunal in the pending securitisation
application. The said judgment is accordingly
vacated. It is clarified that the DRT will decide
those proceedings untrammelled by anything stated
in the judgment in WP(C).32492/2008 but taking
note of the events subsequent to that judgment as
regards payments are concerned. It is also
directed that on the petitioner appearing, the
bank will release the documents in connection
RP1367/08 -: 2 :-
with the housing loan. All contentions in the
writ petition and in WP(C).36704/2008 are left
open for consideration appropriately. The review
petition is ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/030109