IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34880 of 2009(D)
1. SAROJINI.E.V, AGED 51 YEARS,
... Petitioner
Vs
1. THE JOINT REGISTRAR, (GENERAL),
... Respondent
2. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
3. THE MANAGER,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/12/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 34880 of 2009
==================
Dated this the 3rd day of December, 2009
J U D G M E N T
The petitioner availed of a loan from the Thrissur District
Co-operative Bank, repayment of which was defaulted by her. The
bank initiated coercive recovery proceedings. Challenging the coercive
recovery proceedings the petitioner has filed this writ petition seeking
the following reliefs:
“i) Issue a Writ of Mandamus or appropriate writ, order or direction,
directing the respondents to provide an opportunity of instalment
facility at the tune of Rs.10000/- per month to the petitioner.
ii) Such other reliefs that this Hon’ble Court deems fit and proper.”
2. The learned counsel appearing for the bank stoutly
opposes the prayers of the petitioner. According to him, after availing
of the loan, the petitioner has not paid any amount whatsoever and
therefore, the petitioner is not entitled to any indulgence from this
Court.
3. After hearing both sides, I am of opinion that in view of
the facts and circumstances of the case, the 3rd respondent can show
some more leniency to the petitioner in the matter of repayment of the
amounts due to the bank in instalments. Accordingly, this writ petition
is disposed of with the following directions:
The 3rd respondent shall permit the petitioner to pay off the
2
amounts due in five equal monthly instalments starting from 1.1.2010.
Every subsequent instalment shall be paid on the first working day of
every succeeding month. If the petitioner pays the instalments in
time, further coercive proceedings for recovery of the amount shall be
kept in abeyance. However, if the petitioner commits default in paying
any of the instalments, it would be open to the respondents to
continue proceedings as now initiated without having to issue any
fresh notice or proceedings in that regard.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge