IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29818 of 2007(Y)
1. DAISY JAMES, KIZHEKETHOTTAM HOUSE,
... Petitioner
2. LINCY JAMES, KIZHEKETHOTTAM HOUSE,
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE KOTTAYAM DISTRICT CO-OPERATIVE
4. THE EXECUTIVE OFFICER/SPECIAL OFFICER,
5. THE BRANCH MANAGER,
For Petitioner :SRI.SHAJI THOMAS PORKKATTIL
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.29818 OF 2007
-------------------------------------------
Dated this the 16th day of November, 2007
JUDGMENT
Petitioners are debtors of the third respondent. The normal
loan term would expire only by 2010. Under such
circumstances, after hearing learned counsel for the third
respondent, on instructions, and the learned counsel for the
petitioners, this writ petition is disposed of directing that if the
petitioners regularise the loans by remitting the entire
outstandings as on today, the Bank will treat the transactions as
running accounts. Let the needful be done within a period of
one month from the date of receipt of a copy of this judgment.
The petitioners will also pay the expenditure for the steps taken
and in such event, if their properties have been taken possession
of, the same will be released to them.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.