IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21216 of 2007(A)
1. RADHAMMA, D/O.JANAKI AMMA,
... Petitioner
Vs
1. THE JOINT REGISTRAR (GENERAL),
... Respondent
2. THE DISTRICT CO-OPERATIVE BANK,
3. SPECIAL SALE OFFICER,
For Petitioner :SMT.S.MUMTAZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/08/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 21216 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of August, 2007
JUDGMENT
Petitioner availed a loan which is not repaid. Even though an
interim order was passed, it is admitted that petitioner did not remit
the amount directed to be paid. Sale was held and the bank
purchased the property.
2. I heard learned counsel for the petitioner and the learned
counsel for the respondents also.
3. Learned counsel for the petitioner submits that petitioner
may be permitted to pay off the entire amounts in easy instalments.
The writ petition is disposed of permitting the petitioner to pay
off the entire amount remaining to be paid with due interest in four
equal monthly instalments, the first of which shall be payable on or
before 04/09/2007. Petitioner is to pay the remaining instalments on
or before the 4th of every succeeding months. The bank will serve a
statement on the petitioner showing amount remaining to be paid and
also the amount of instalments to be paid on the basis that the amount
is to be paid in 4 equal monthly instalments, within two weeks from
today. If the petitioner does not pay any of the instalments as
WPC No.21216/07 2
aforesaid, petitioner will loose the benefit of this judgment and the
sale in favour of the bank can be confirmed in accordance with law.
(K.M.JOSEPH, JUDGE)
sv.
WPC No.21216/07 3
(K.M.JOSEPH, JUDGE)
sv.
WPC No.21216/07 4