IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9673 of 2010(H)
1. S.SUBHASH, S/O.SUKUMARAN,
... Petitioner
2. S.O.SHISSI, W/O.S.SUBHASH,
Vs
1. SYNDICATE BANK, REPRESENTED BY ITS
... Respondent
2. MANGER, SYNDICATE BANK,
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/04/2010
O R D E R
P.R.RAMACHANDRA MENON, J.
------------------------
W.P.(C)No.9673 OF 2010
------------------------
Dated this the 8th day of April, 2010
JUDGMENT
The learned counsel for the petitioners submits that the
condition imposed by this court while granting the interim order
dated 23/3/2010 has already been complied with.
2. The learned standing counsel appearing for the
respondent bank submits that the balance outstanding liability
will be nearly Rs.13,00,000/-. The learned counsel for the
petitioner submits that the petitioners are ready and willing to
settle the liability, if the Bank is ready to provide the benefit of
‘OTS’. In response to this, the learned counsel for the bank
submits that the benefit of OTS’ was extended to the petitioners,
which however was not availed on time, and this made the
bank to proceed with further steps.
2. Taking note of the submissions made from either side,
the petitioners are permitted to clear the entire liability in a
phased manner, by way of ‘six’ equal monthly instalments, the
first of which shall be effected on or before 30/4/2010 and the
remaining instalments shall be effected on or before the 30th of
WPC NO. 9673/2010 -2-
the succeeding month. Subject to this, Ext.P1 notice shall be
kept in abeyance. It is also made clear that if any default is
made by the petitioners in clearing the liability as above, the
respondents will be at liberty to proceed with further steps for
realisation of the entire amount in lump sum.
3. The petitioner will be at liberty to file a representation
before the Bank for extending concessions or allowances, if any,
on which event, the same shall be considered (upon satisfying
the first instalment as above) to the permissible extent at the
sole discretion of the Bank and the benefit shall be given credit
against the ‘last instalment’ payable by the petitioners.
The Writ Petition is disposed of as above.
P.R.RAMACHANDRA MENON,
JUDGE.
dpk