IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34776 of 2005(M)
1. K.AHAMMED, S/O.K.MOHAMMED KUNHI,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE ASSISTANT REGISTRAR/ARBITRATOR CUM
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :SRI.T.R.RAMACHANDRAN NAIR,SC,KSD.D.CO-O
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/09/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 34776 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of September, 2007
JUDGMENT
Petitioner availed a loan which he could not repay. I heard
learned counsel for the petitioner and the learned counsel for the
respondent-Bank also.
2. Learned counsel for the bank submits that if the petitioner
is prepared to pay the entire amount due with interest in 3 equal
monthly instalments, proceedings will be kept in abeyance.
The writ petition is disposed of permitting the petitioner to pay
off the entire amount remaining to be paid with due interest in three
equal monthly instalments, the first of which shall be payable on or
before 03/10/2007. Petitioner is to pay the remaining instalments on
or before the 3rd of every succeeding months. The respondent-Bank
will serve a statement on the petitioner showing amount remaining to
be paid and also the amount of instalments to be paid on the basis
that the amount is to be paid in 3 equal monthly instalments, within
two weeks from today. If the petitioner does not pay any of the
instalments as aforesaid, it is open to the respondent to proceed
against the petitioner in accordance with law.
(K.M.JOSEPH, JUDGE)
sv.
(K.M.JOSEPH, JUDGE)
sv.