IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9691 of 2009(F)
1. K.P.SUBRAN,S/O.K.K.PARAMU,
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE,
... Respondent
For Petitioner :SRI.A.D.SHAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 9691 OF 2009 F
--------------------------------------
Dated this the 30th March, 2009
JUDGMENT
Petitioner availed a loan. It is stated that the petitioner
belongs to a financially weak family and is working as a Peon.
Petitioner committed default and is faced with Ext.P1.
2. I heard the learned counsel for the petitioner and Shri
R.S. Kalkura, learned standing counsel for the respondent Bank.
The Writ Petition is disposed of as follows:
Proceedings pursuant to Ext.P1 will be kept in abeyance, if
the petitioner pays Rs.15,000/= (Rupees Fifteen Thousand)
within one week from today and remits the balance amount with
due interest in two equal monthly instalments, the first of which
shall be payable on or before 10.4.2009 and the further
instalment on 10.5.2009. The respondent Bank will consider the
case of the petitioner for regularisation of the Account within a
period of three weeks from the date of payment of the last
instalment. If the petitioner does not pay either Rs.15,000/=
WPC.9691/09 F 2
(Rupees Fifteen Thousand) or any of the two instalments,
petitioner will lose the benefit of this Judgment and it will be
open to the respondent Bank to proceed against the petitioner in
accordance with law.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge