IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5854 of 2008(V)
1. R.RADHAKRISHNA PILLAI
... Petitioner
Vs
1. THE STATE OF BANK OF TRAVANCORE
... Respondent
2. THE REGIONAL MANAGER
3. CHIEF MANAGER (ADVANCES)
4. THE MANAGER
For Petitioner :SRI.R.SURAJ KUMAR
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/02/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C)No.5854 OF 2008
-----------------------------
DATED THIS THE 19TH DAY OF FEBRUARY, 2008
J U D G M E N T
Although in this writ petition filed challenging the
proceedings initiated against the petitioner under the
Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002 , substantial
contentions have been raised by the petitioner what is now urged
before me is for an instalment facility to discharge the liability.
2. I have heard the counsel for the respondent-bank also.
Accordingly I dispose of this writ petition directing that the
amount due to the bank will be paid by the petitioner in six equal
monthly instaments, the first of which is payable in the first week
of March, 2008 and the subsequent instalments be payable in the
first week of every succeeding month. Subject to payment as
above, proceedings initiated against the petitioner shall be
deferred and in case default is committed, the bank will be free to
continue the action that it has already initiated without further
notice to the petitioner. However, I clarify that this will not stand
W.P.(C)No. 5854/08 2
in the way of the bank considering the request made by the
petitioner for one time settlement which he has sought as per
Exhibit P6 representation.
ANTONY DOMINIC, JUDGE.
dsn