High Court Kerala High Court

K.Kumaran vs The Arbitration And Execution on 13 November, 2009

Kerala High Court
K.Kumaran vs The Arbitration And Execution on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25664 of 2009(C)


1. K.KUMARAN,CHERIYAPARAMBATH
                      ...  Petitioner

                        Vs



1. THE ARBITRATION AND EXECUTION
                       ...       Respondent

2. THE CHOKLI SERVICE CO-OPERATIVE BANK,

                For Petitioner  :SRI.K.ANAND

                For Respondent  :SRI.SARVOTHAMAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/11/2009

 O R D E R
                             S.SIRI JAGAN, J.
                      ==================
                       W.P(C).No.25664 of 2009
                      ==================
              Dated this the 13th day of November, 2009
                             J U D G M E N T

The petitioner is a defaulter in repayment of loan amount due

from him to the 2nd respondent, in respect of which, revenue recovery

proceedings have been initiated, which resulted in Ext.P1 sale notice.

The petitioner is challenging the same. However, the petitioner does

not dispute the liability to pay or the quantum. The petitioner only

seeks the facility to pay the amounts in instalments.

2. I have heard the learned Standing Counsel appearing for

the 1st respondent and the learned Government Pleader.

3. Having heard both sides, I dispose of this writ petition with

the following directions:

As per the interim order dated 10.9.2009 the petitioner has paid

Rs.15,000/-. The petitioner shall pay the balance amount in five equal

monthly instalments starting from 1.12.2009. Every subsequent

instalment shall be paid on the first working day of every succeeding

month. If the petitioner pays the instalments on the due dates without

default, coercive proceedings for recovery of the amounts due shall be

kept in abeyance. However, if the petitioner commits default in

payment of any of the instalments, it would be open to the

respondents to take coercive proceedings without having to issue any

fresh notice or proceedings in that regard.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE
          ///True copy///


                              P.A. to Judge

2