IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19980 of 2008(C)
1. MEENAKSHI, W/O.LATE NARAYANAN,
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. THE SPL. SALE OFFICER FOR OTTAPALAM
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/07/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.19980 OF 2008
-------------------------------------------
Dated this the 3rd day of July, 2008
JUDGMENT
Heard learned counsel for the petitioner, Adv.sri.Vinod
Madhavan for the first respondent and learned senior
Government Pleader for the second respondent.
2. The petitioner availed a loan in 2004. She failed to repay.
Unfortunately, she lost her husband thereafter and faced with
distress action.
I have perused the materials on record. Having heard
counsel on either side and having regard to the nature of the
transaction, including the fact that if the transaction is treated as
a running account, it will continue for a period of 60 months, this
writ petition is disposed of repelling all contentions against the
impugned distress action, however, directing that if the
petitioner pays off the entire outstandings, including accruals, by
remitting amounts at the rate of Rs.4,000/- per month, payable
WPC.19980/08
Page numbers
on or before the 28th of every month commencing from July,
2008, distress action shall stand dropped. However, if there is
default in remitting any of the instalments as aforesaid, the
benefit of this judgment shall stand recalled automatically and
distress action shall follow.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.3/7.