IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17074 of 2007(G)
1. KUMARESAN, S/O.ARUMUGHAN PILLAI,
... Petitioner
Vs
1. VILANANCHATHANOOR SERVICE CO-OPERATIVE
... Respondent
2. THE SPECIAL SALE OFFICER,
3. THE ASSISTANT REGISTRAR (GENERAL),
For Petitioner :SRI.V.V.ASOKAN
For Respondent :SRI.N.RAGHURAJ
The Hon'ble MR. Justice K.M.JOSEPH
Dated :14/08/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 17074 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of August, 2007
JUDGMENT
Petitioner availed a loan which is not repaid. An award was
passed. Petitioner challenges the consequential demand notice
issued by the second respondent. Petitioner seeks a direction to
the second respondent to give reasonable time to pay off the
debt and to extend the benefits provided to the debtor as per
Ext.P3 circular.
2. I heard learned counsel for the petitioner and the
learned counsel for the Bank.
3. Learned counsel for Bank points out that the petitioner
is not entitled to the benefit of Ext.P3 circular as prohibition in
Ext.P3 is against the charge of rate higher than 100 % of the
principal amount and in this case interest demanded is not in
excess of double the amount and therefore the petitioner is not
entitled to the benefit of the the circular.
4. Learned counsel for the petitioner submits that
WPC No.17074/07 2
petitioner may be permitted to pay off the entire amount in easy
instalments.
Having regard to all facts, the writ petition is disposed of
permitting the petitioner to pay off the entire amount remaining
to be paid with due interest in 7 equal monthly instalments, the
first of which shall be payable on or before 15/09/2007.
Petitioner has to pay the remaining instalments on or before the
15th of every succeeding months. The first respondent will serve
a statement on the petitioner showing the amount payable by the
petitioner with interest and also the amount of instalment
payable on the basis that the amount is to be paid in 7 equal
monthly instalments, within two weeks from today. If the
petitioner does not pay any of the instalments as aforesaid,
petitioner will lose the benefit of this judgment and it is open to
the respondent-Bank to proceed against the petitioner in
accordance with law.
(K.M.JOSEPH, JUDGE)
sv.
WPC No.17074/07 3
WPC No.17074/07 4