IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12035 of 2009(Y)
1. SUHURA BEEVI, W/O.ADAM RAWTHER,
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE, REGION V,
... Respondent
2. S.ASOKAN, PUTHEVILA KIZHAKKATHIL,
3. Y.ASHA RANI, W/O.S.ASOKAN,
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :02/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 12035 OF 2009
.........................................................................
Dated this the 2nd June, 2009
J U D G M E N T
Securitisation proceedings pursued by the Bank have been
sought to be intercepted in the present Writ Petition, raising
many a ground, including sustainability of the impugned
proceedings on legal as well as factual grounds. The learned
counsel for the petitioner submits that pursuant to the interim
order passed by this Court on 08.04.2009, a sum of Rs.50,000/-
was paid in April, 2009 and yet another sum of Rs.50,000/- was
paid in the last month as well. It is further pointed out that the
petitioner is bound to effect similar payments in view of the
above interim order and will wipe out the entire liability
accordingly.
2. Heard the learned counsel appearing on behalf of the
respondent Bank as well.
3. Considering the facts and circumstances, the interim
W.P.(C) No. 12035 OF 2009
2
order dated 08.04.2009 is made absolute and the petitioner will
continue to effect further payments towards the outstanding
liability by remitting a sum of Rs. 50,000/- on or before the last
working day of every month. If any default is committed by the
petitioner in remitting the payments as above, the respondent
Bank will be at liberty to proceed against the petitioner, on the
basis of the steps already taken, for realisation of the entire
amount in a lump sum.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk