IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 896 of 2009(S)
1. THE MANAGER, LOVELY THOMAS K.,
... Petitioner
Vs
1. DR.A.RAJENDRAN, S/O.KRISHNAN,
... Respondent
2. ANNAMMA RANJINI CHERIAN,
For Petitioner :SRI.P.V.SURENDRANATH
For Respondent :SRI.B.PREMOD
The Hon'ble MR. Justice A.K.BASHEER
Dated :27/08/2009
O R D E R
A.K. Basheer, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – –
C.O.C.No. 896 of 2009
– – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 27th day of August, 2009.
Judgment
Respondent No.2 is present in Court as directed.
2. It is brought to my notice that the entire salary of respondent
No.2 for the period from January 2007 to July 2009 has been drawn
and remitted to the petitioner Bank, except a sum of Rs.10,000/-.
Learned counsel for the Bank submits that Bank has received
Rs.1,70,000/- as on today.
3. It will be open to the Bank to inform respondent No.2 as to
what is the outstanding dues in the loan account, which respondent
No.2 shall remit as directed in clause (b) of the judgment. Apart from
that, respondent No.2 shall ensure that a sum of Rs.6589/- is drawn
and remitted to the Bank every month from her salary till the entire
dues are wiped off, as undertaken by her.
The Contempt of Court Case is closed with liberty to the Bank to
move again, if situation so warrants.
A.K. Basheer
Judge.
an.