High Court Kerala High Court

George Jacob vs Canara Bank on 25 August, 2008

Kerala High Court
George Jacob vs Canara Bank on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25049 of 2008(F)


1. GEORGE JACOB, S/O.K.K.CHACKO,
                      ...  Petitioner

                        Vs



1. CANARA BANK, ETTUMANOOR BRANCH,
                       ...       Respondent

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No. 25049 OF 2008
               ----------------------------------------
               Dated this the 25th day of August, 2008

                            JUDGMENT

The petitioner is a defaulter in repayment of loan amounts

due from him to the respondent bank. The bank has initiated

proceedings under the Securitisation and Reconstruction of

Financial Assets and Enforcement of Security Interest Act, which

is under challenge before me. However, the petitioner now wants

only permission to pay off the amounts in instalments.

2. This is opposed by the learned Counsel for the bank,

who would submit that the petitioner is not entitled to any further

indulgence in the matter since the bank had already given

sufficient time to pay off the amounts to the petitioner. However,

taking a lenient view, I dispose of this writ petition with the

following directions:

The petitioner shall pay an amount of Rs.90,000/- within

one month from today. The balance amount shall be paid in six

equal monthly instalments starting from 1.11.2008. Every

subsequent instalment shall be paid on the first working day of

W.P.(C)No. 25049 OF 2008 2

every succeeding month. If the petitioner pays the initial

amount of Rs.90,000/- and the instalments in time without

default, further proceedings under the Act shall be kept in

abeyance. However, if the petitioner commits default in

payment of either the Rs.90,000/- or any of the subsequent

instalments, it would be open to the respondent to continue

proceedings as now initiated without having to issue any fresh

notice of proceedings in that regard.

S. SIRI JAGAN, JUDGE

Acd

W.P.(C)No. 25049 OF 2008 3