IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18732 of 2008(E)
1. JOSE PARAMALA, AGED 62 YEARS
... Petitioner
Vs
1. THE JOINT REGISTRAR CO-OPERATIVE
... Respondent
2. THE SPECIAL SALE OFFICER
3. THE KOTTAYAM CO-OPERATIVE AGRICULTURAL
4. K.K.SIMON, KANDATHIL HOUSE
For Petitioner :SRI.M.J.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/12/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.18732/2008-E
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 10th day of December, 2010
J U D G M E N T
This writ petition is filed by the petitioner
challenging the recovery proceedings initiated by the
District Co-operative Bank as per Ext.P6. Various
contentions have been raised in the writ petition. By
interim order dated 23/06/2008, this Court granted an
interim stay for four months on condition that the
petitioner shall deposit an amount of Rs.50,000/-
within a period of three weeks and shall continue to
deposit at the rate of Rs.40,000/- per month payable on
or before the 7th day of every month commencing from
August 2008. The learned counsel for the petitioner
submitted that the petitioner was making deposits in
terms of the interim order. If any balance amount is
payable as on today, the petitioner will remit the
entire balance within a period of two months. The writ
petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms