IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28056 of 2008(M)
1. RONI A.P.P. POONTHOTTAM, S/O ABRAHAM,
... Petitioner
2. THRESIAMMA ABRAHAM, S/O ABRAHAM,
Vs
1. KERALA FINANCIAL CORPORATION
... Respondent
2. CHIEF MANAGER, KERALA FINANCIAL
For Petitioner :SRI.BABY KURIAKOSE
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/09/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 28056 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of September, 2008
JUDGMENT
Petitioners are defaulters in respect of a loan availed from the
Kerala State Financial Corporation. Petitioner has filed Ext.P2, which is a
request for one time settlement.
2. I heard learned counsel for the petitioner and the learned
Standing Counsel for the respondents.
3. Learned counsel for the respondents submits that without
initial payment of 10% of the amount, Ext.P2 cannot be considered. Sale
of the petitioners’ properties is posted tomorrow .
In such circumstances, the writ petition is disposed of as
follows:
If the petitioner remits a sum of Rs.2,70,000/- prior to 2 p.m.,
on 23.9.2008, the sale of the properties of the petitioners will stand
adjourned by a period of two months. If the payment is made as aforesaid,
the first respondent will consider Ext.P2 in accordance with law and take a
decision thereon and communicate the same to the petitioner within a period
of six weeks from today. If no payment is made, it is made clear that the
sale can go on in accordance with law.
(K.M. JOSEPH, JUDGE)
sb