IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34334 of 2008(K)
1. MARIAPURAM SERVICE CO-OPERATIVE BANK LTD
... Petitioner
Vs
1. DEPUTY TAHSILDAR (RR),UDUMBANCHOLA,
... Respondent
2. E.K.MATHEW, ILLIKKATTIL HOUSE,
For Petitioner :SRI.BINU PAUL
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 34334 OF 2008 K
--------------------------------------
Dated this the 1st January, 2009
JUDGMENT
I heard the learned counsel appearing for the petitioner,
learned Government Pleader and also the learned counsel
appearing on behalf of the party respondent.
2. Ext.P4 is an order passed by the Consumer Disputes
Redressal Forum, Idukki. Though the petitioner challenges
Ext.P4, learned counsel for the petitioner submits that the
petitioner may be given 1-1/2 years’ time to pay off the amount
to the second respondent. He also seeks instalment facility.
Having considered the matter, the Writ Petition is disposed of
directing that recovery proceedings against the petitioner will be
kept in abeyance on condition that the petitioner pays off the
entire amount due with interest in eight equal monthly
instalments, the first of which shall be payable on or before
20.1.2009 and the remaining instalments on or before the 20th of
every succeeding month. If the petitioner commits default in
WPC.34334/08 K 2
payment of any single instalment, petitioner will lose the benefit
of this judgment and it will be open to the respondents to
proceed against the petitioner in accordance with law.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge