IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25656 of 2007(D)
1. ARAKKAL THYVALAPPIL IMBICHU @ KAYYU,
... Petitioner
Vs
1. THE AUTHORISED OFFICER,
... Respondent
2. THE GURUVAYOOR CO-OPERATIVE URBAN BANK
For Petitioner :SRI.P.RAMACHANDRAN
For Respondent :SRI.M.ASOKAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/10/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 25656 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of October, 2007
JUDGMENT
Petitioner availed a loan. It is not repaid. Recovery steps were
taken. Learned counsel for the petitioner prays that petitioner may be
permitted to pay off the entire amount due in instalments.
2. I heard learned counsel for the respondent-Bank also.
The writ petition is disposed of permitting the petitioner to pay
off the entire amount remaining to be paid with due interest in eight
equal monthly instalments, the first of which shall be payable on or
before 02/11/2007. Remaining instalments are to be paid on or before
the second working day of every succeeding months. The second
respondent will serve a statement on the petitioner within two weeks
from today showing the amount remaining to be paid with due interest
and also the amount of instalments to be paid on the basis that the
amount is to be paid in 8 equal monthly instalments. If any of the
instalments is not paid, it will be open to the second respondent to
proceed against the petitioner in accordance with law.
(K.M.JOSEPH, JUDGE)
sv.