IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3072 of 2009(N)
1. JOSEPH, S/O.THOMAS, MOOKAN THOTTATHIL,
... Petitioner
Vs
1. MALANADU AGRICULTURAL AND RURAL
... Respondent
2. BRANCH MANAGER, MALANADU AGRICULTURE
For Petitioner :SRI.BINDU SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/01/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.3072 OF 2009
-------------------------------------------
Dated this the 29th day of January, 2009
JUDGMENT
Notice to the respondents dispensed with, preserving their
right to move for review of this judgment, if aggrieved.
The respondents have issued Ext.P1 on 15.1.2009 in
relation to four loans availed by the petitioner. The total amount
of interest comes to Rs.51,708/- and penal interest comes to
Rs.3,146/-, which add on to Rs.54,854/-. Under such
circumstances, it is directed that if the aforesaid amount is paid
in two equal instalments, payable on or before 15.2.2009 and
15.3.2009, the petitioner will be given an opportunity to wipe off
the entire outstandings in six monthly instalments, commencing
from April, 2009. However, if there is default in remitting any of
the instalments as aforesaid, the benefit of this judgment will
stand recalled automatically and distress action will follow. The
writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.