High Court Kerala High Court

P.P.Ashique vs Indian Bank on 2 June, 2010

Kerala High Court
P.P.Ashique vs Indian Bank on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27176 of 2009(N)


1. P.P.ASHIQUE, N.H.47 BYEPASS ROAD,
                      ...  Petitioner

                        Vs



1. INDIAN BANK, M.G.ROAD BRANCH, ERNAKULAM.
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.S.EASWARAN

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/06/2010

 O R D E R
                    P.R. RAMACHANDRA MENON J.
                      ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) Nos. 27176 of 2009
                           and 16708 of 2010
                      ~~~~~~~~~~~~~~~~~~~~~~~
                  Dated, this the 2nd day of June, 2010

                              JUDGMENT

The subject matter in both these Writ Petitions rather pertains to

the very same root cause of action; whereby the petitioner in WP(C)

27176 of 2009 is made to discharge the liability due to the Bank in

respect of the loan transaction. W.P. (c) 16708 of 2010 has been filed

by the guarantors to the loan transaction.

2. During the pendency of WP (C) 27176 of 2009, several interim

orders were passed by this Court, and various payments were effected

by the petitioner therein as well as the guarantors. All the learned

counsel appearing for the parties in both these cases submit that, the

entire liability to the Bank has been cleared jointly by the borrower as

well as the guarantors and the ‘demand draft’ given in this regard is

being encashed today. The learned standing counsel appearing for

the Bank submits that, consequential steps will be taken forthwith to

release the title deeds to the parties concerned, within the shortest

possible time.

3. The submissions as above are recorded and both the Writ

Petitions are disposed of, directing the respondent Bank to complete

the formalities to close the loan account and to return the title deeds to

W.P. (C) Nos. 27176 of 2009 & 16708 of 2010
: 2 :

the parties concerned, which shall be effected within one week. It is

made clear that the issue raised by the petitioner in WP (C) 27176 of

2010 as to the correctness of the amount actually due and the extent of

the payment already effected is left open.

P. R. RAMACHANDRA MENON, JUDGE

kmd