IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4547 of 2008(N)
1. K.V.FOUSIYA, AGED 28, W/O.K.S.SHAJI
... Petitioner
Vs
1. THE UCO BANK, KAVERI BUILDINGS,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :SRI.GEORGE KARITHANAM VARGHESE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/02/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 4547 OF 2008 N
====================
Dated this the 26th day of February, 2008
J U D G M E N T
In this writ petition challenging the securitisation
proceedings, though the petitioner has raised several issues, all
that is pressed before me is an opportunity to regularise the loan
availed of.
2. Standing counsel for the Bank on instructions submit
that as at present, the defaulted instalments itself come to
Rs.3,38,769/- and that if the petitioner clears the defaulted
amounts within a short period, the Bank can consider the
request of the petitioner for regularising the loan. This suggestion
made by the Bank is accepted by the petitioner and therefore, I
dispose of this writ petition with the following directions:
1) An amount of Rs.3,38,769/-, which is in default shall
be paid by the petitioner to the Bank before 31/3/2008 and on
such payment, the Bank will consider the request of the
WPC 4547/08
:2 :
petitioner for regularising the loan availed of by him.
2) It is directed that in case the petitioner does not avail
of this opportunity, the Bank will be free to continue the action
that it has already initiated.
ANTONY DOMINIC,JUDGE.
Rp