IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19100 of 2008(W)
1. K.M.BASHEER, S/O.MOHAMMED HAJI,
... Petitioner
Vs
1. ASSISTANT REGISTRAR CO-OPERATIVE
... Respondent
2. THE MANAGER, PERINTHALMANNA URBAN
For Petitioner :SRI.VIJU ABRAHAM
For Respondent :SRI.P.V.LOHITHAKSHAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/11/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.19100 OF 2008
-------------------------------------------
Dated this the 10th day of November, 2008
JUDGMENT
The petitioner availed a business loan in the form of Over
Draft facility. Remittances were not duly made. This led to
arbitration proceedings under the Kerala Co-operative Societies
Act, 1969 and resultant execution proceedings. As per Ext.P1,
certain concessions were granted for repayment by way of One
Time Settlement. Ext.P1 no more survives as no payment was
made within the time stipulated therein. Following the interim
order, only an amount of Rs.35,000/- has been remitted as the
first instalment thereunder. No subsequent payments were
made. In the aforesaid circumstances, no direction need be
issued to the bank to consider any representation of the
petitioner for instalment facility. The writ petition fails. The
same is accordingly dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.