High Court Kerala High Court

K.R.Valsaraj vs The Kerala Financial Corporation … on 22 January, 2009

Kerala High Court
K.R.Valsaraj vs The Kerala Financial Corporation … on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2458 of 2009(P)


1. K.R.VALSARAJ, AGED 40 YEARS,
                      ...  Petitioner
2. RAGHAVA PANICKAR, S/O.KRISHNAN,

                        Vs



1. THE KERALA FINANCIAL CORPORATION (KFC),
                       ...       Respondent

2. CHIEF MANAGER, KFC, BRANCH OFFICE,

3. DEPUTY TAHSILDAR (RR), KFC, SMART CENTRE

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :22/01/2009

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 2458 of 2009
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 22nd day of January, 2009

                                      JUDGMENT

Petitioner availed a loan. It was not repaid. Petitioner is faced

with recovery proceedings.

2. Heard learned counsel for the petitioners and the learned

Standing Counsel Sri.S.Sreekumar.

3. Learned counsel for the petitioners only wants two months’

time to repay the amount. I feel that some time can be granted provided the

petitioners pay Rs.1,00,000/- before the time of sale.

The writ petition is disposed of as follows:

Proceedings pursuant to Ext.P1 will be kept in abeyance on

condition petitioners pay Rs.1,00,000/- before the time of sale. Petitioners

are given two months’ time to pay the balance amount inclusive of

collection charges. Petitioners are also directed to pay one half of the

amount remaining to be paid after paying Rs.1,00,000/- on or before

15.2.2009 and the remaining one half on or before 15.3.2009. If the

petitioners fail to remit Rs.1,00,000/- before the time of sale or one half of

WPC.2458/2009. 2

the amount on or before 15.2.2009 or the balance amount remaining to be

paid on or before 15.3.2009, it will be open to the respondents to proceed

against the petitioners in accordance with law for recovery.

(K.M. JOSEPH, JUDGE)

sb