IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 481 of 2007()
1. A.MUHAMMAD JAFFAR,
... Petitioner
Vs
1. UNION BANK OF INDIA,
... Respondent
For Petitioner :SRI.DEVAPRASANTH.P.J.
For Respondent :SRI.A.S.P.KURUP
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :23/02/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
-------------------------------
W.A.No.481 of 2007
-------------------------------
Dated, this the 23rd day of February, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
Heard learned counsel on either side.
2. Considering the financial difficulties experienced by the
appellant we are inclined to reschedule the first instalment by
permitting the appellant to pay Rupees four lakhs on or before
28.2.2007 and the balance Rupees four lakhs by 15.3.2007. The
second instalment shall be payable on or before 15.4.2007 and the
third and final instalment shall be payable on or before 15.5.2007.
The appellant further submits that he may be permitted to make a
representation to the Bank. He may do so with which we express no
opinion.
Writ appeal is disposed of accordingly.
Sd/-
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
Sd/-
M.N.KRISHNAN,
JUDGE.
vns
/ true copy /