IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10743 of 2009(K)
1. K.R.NARAYANAN NAIR,
... Petitioner
2. LAILA N.NAIR,
Vs
1. STATE BANK OF TRAVANCORE,
... Respondent
2. ASST. GENERAL MANAGER IV (K),
For Petitioner :SRI.K.SASIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :07/04/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 10743 OF 2009
............................................
DATED THIS THE 7TH DAY OF APRIL, 2009
JUDGMENT
The petitioner availed a suvidha loan from the first
respondent, repayable in 84 months. On default in payment, the
bank has initiated SARFAESI Act proceedings. Learned counsel for
the bank states that if the petitioner makes a request for
compromise in terms of the bank’s schemes and also pay a
portion of the amount, the bank will consider that request.
Recording this, it is ordered that if the petitioner makes a
representation as aforesaid and deposits an amount of
Rs.1,00,000/-, the bank will consider the request of the
petitioner, provided such deposit is made within a period of three
weeks from now.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/7/4