High Court Kerala High Court

K.P.Sudarsan vs Kerala State Financial … on 13 April, 2007

Kerala High Court
K.P.Sudarsan vs Kerala State Financial … on 13 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13278 of 2007(E)


1. K.P.SUDARSAN , S/O.PARAMESWARAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE FINANCIAL ENTERPRISES LTD,
                       ...       Respondent

2. THE SPECIAL DEPUTY TAHASILDAR (RR),

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/04/2007

 O R D E R
                                 S.SIRI JAGAN, J

                 -----------------------------------------

                       W.P.(C)NO.13278  of 2007

                 -----------------------------------------


                Dated this the 13th  day  of  April,  2007



                                  JUDGMENT

The petitioner is a borrower of loans from the Kerala State

Financial Enterprises Limited which the petitioner has not repaid.

The contention of the petitioner is that substantial payments

have been made by the petitioner which has not been accounted

for in the accounts of the first respondent and now recovery

proceedings have been initiated for recovery of huge amounts

which according to the petitioner is not due from him. In the

above circumstances, the petitioner seeks a direction to the first

respondent to give him a detailed statement giving split up

details of amounts due, payments made, dates of such payment,

calculation of interest etc.

2. I have heard the learned counsel for the petitioner as

also the learned standing counsel appearing for the respondents.

In the facts and circumstances of the case, there would be a

direction to the first respondent to furnish to the petitioner a

W.P.(C)No.13278/2007 :2:

detailed statement of accounts regarding his loan account

showing the amounts due, payments made by the petitioner with

dates thereof, mode of calculation of interest and the balance

amounts due, as expeditiously as possible, at any rate, within

two weeks from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

S.SIRI JAGAN, JUDGE
css
/

W.P.(C)No.13278/2007 :3:

W.P.(C)No.13278/2007 :4: