IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9025 of 2009(W)
1. A.K.MOHAMMED ISMAIL,
... Petitioner
Vs
1. THE NORTH MALABAR GRAMIN BANK,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/03/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 9025 OF 2009
............................................
DATED THIS THE 20TH DAY OF MARCH, 2009
JUDGMENT
The petitioner, faced with SARFAESI Act proceedings, filed
Ext.P4 writ petition and obtained that judgment, on 26.11.2008
permitting him to pay the amounts in instalments and confining
the recovery to be only for that amount which was covered by a
decree. Now the petitioner wants this court to issue a further
direction in this writ petition, whereby he wants certain
concessions to be extended to him. He says through learned
counsel that the bank is prepared to extend such benefit,
however that Ext.P4 judgment apparently stands in the way. I
am clear in my mind that the said judgment does not impair the
bank from extending any ameliorative concessions. With the said
clarification, this writ petition is closed.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/23/3