High Court Kerala High Court

K.C. Abraham vs The District Collector on 2 March, 2009

Kerala High Court
K.C. Abraham vs The District Collector on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6111 of 2009(H)


1. K.C. ABRAHAM, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR, MALLAPALLY TALUK,

3. THE VILLAGE OFFICER, KALLOOPARA VILLAGE,

4. THE BRANCH MANAGER, STATE BANK OF

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/03/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 6111 OF 2009 H
                 --------------------------------------
                 Dated this the 2nd March, 2009

                           JUDGMENT

Petitioner availed an educational loan from the fourth

respondent Bank. According to him, because of huge liability,

he defaulted repayment. It is stated that the petitioner was

working abroad and now he is having no job. Recovery steps

have been taken.

2. I heard the learned counsel for the petitioner, learned

Government Pleader and the learned standing counsel appearing

for the fourth respondent Bank. Having considered the case, the

Writ Petition is disposed of directing that recovery steps will be

kept in abeyance on condition that the petitioner pay off the

entire amount with due interest in seven equal monthly

instalments, the first of which shall be payable on or before

25.03.2009 and the further instalments on or before the 25th of

every succeeding month. If the petitioner does not pay any

single instalment, he will lose the benefit of this Judgment and

WPC.6111/09 H 2

coercive steps can go on. I also make it clear that if the matter

has not progressed beyond Exts.P2 and P3 notices, no collection

charges need be paid by the petitioner.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge