IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 28 of 2009()
1. BOBAN ANTONY, S/O.LATE.K.D.ANTONY,
... Petitioner
2. SOPHIA BOBAN, W/O.BOBAN ANTONY, AGED 45
Vs
1. UNITED COMMERCIAL BANK, POST BOX NO.127,
... Respondent
2. THE AUTHORISED OFFICER,UCO BANK,
For Petitioner :SRI.E.D.GEORGE
For Respondent :SRI.P.B.SAHASRANAMAN
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/01/2009
O R D E R
J.B.KOSHY, Ag.C.J. & P.R.RAMACHANDRA MENON, J.
--------------------------------------
W.A.No.28 of 2009
-------------------------------------
Dated 5th January, 2009
JUDGMENT
Koshy, Ag.C.J.
When demands were issued, interim order of stay was
granted on payment of Rs.22,00,000/= within two weeks. Appellants
want extension of time for payment. Learned Judge refused to enlarge
the time. On the facts and circumstances of the case, we grant time up
to 31.1.2009 for payment of the amount. If the amount is not paid
before 31.1.2009, the stay will stand vacated automatically. No further
extension will be granted.
The appeal is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
P.R.RAMACHANDRA MENON
JUDGE
tks