High Court Kerala High Court

Boban Antony vs United Commercial Bank on 5 January, 2009

Kerala High Court
Boban Antony vs United Commercial Bank on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 28 of 2009()


1. BOBAN ANTONY, S/O.LATE.K.D.ANTONY,
                      ...  Petitioner
2. SOPHIA BOBAN, W/O.BOBAN ANTONY, AGED 45

                        Vs



1. UNITED COMMERCIAL BANK, POST BOX NO.127,
                       ...       Respondent

2. THE AUTHORISED OFFICER,UCO BANK,

                For Petitioner  :SRI.E.D.GEORGE

                For Respondent  :SRI.P.B.SAHASRANAMAN

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/01/2009

 O R D E R
         J.B.KOSHY, Ag.C.J. & P.R.RAMACHANDRA MENON, J.
                        --------------------------------------
                            W.A.No.28 of 2009
                        -------------------------------------
                         Dated 5th January, 2009

                                 JUDGMENT

Koshy, Ag.C.J.

When demands were issued, interim order of stay was

granted on payment of Rs.22,00,000/= within two weeks. Appellants

want extension of time for payment. Learned Judge refused to enlarge

the time. On the facts and circumstances of the case, we grant time up

to 31.1.2009 for payment of the amount. If the amount is not paid

before 31.1.2009, the stay will stand vacated automatically. No further

extension will be granted.

The appeal is disposed of accordingly.

J.B.KOSHY
ACTING CHIEF JUSTICE

P.R.RAMACHANDRA MENON
JUDGE

tks