IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2458 of 2009(P)
1. K.R.VALSARAJ, AGED 40 YEARS,
... Petitioner
2. RAGHAVA PANICKAR, S/O.KRISHNAN,
Vs
1. THE KERALA FINANCIAL CORPORATION (KFC),
... Respondent
2. CHIEF MANAGER, KFC, BRANCH OFFICE,
3. DEPUTY TAHSILDAR (RR), KFC, SMART CENTRE
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 2458 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of January, 2009
JUDGMENT
Petitioner availed a loan. It was not repaid. Petitioner is faced
with recovery proceedings.
2. Heard learned counsel for the petitioners and the learned
Standing Counsel Sri.S.Sreekumar.
3. Learned counsel for the petitioners only wants two months’
time to repay the amount. I feel that some time can be granted provided the
petitioners pay Rs.1,00,000/- before the time of sale.
The writ petition is disposed of as follows:
Proceedings pursuant to Ext.P1 will be kept in abeyance on
condition petitioners pay Rs.1,00,000/- before the time of sale. Petitioners
are given two months’ time to pay the balance amount inclusive of
collection charges. Petitioners are also directed to pay one half of the
amount remaining to be paid after paying Rs.1,00,000/- on or before
15.2.2009 and the remaining one half on or before 15.3.2009. If the
petitioners fail to remit Rs.1,00,000/- before the time of sale or one half of
WPC.2458/2009. 2
the amount on or before 15.2.2009 or the balance amount remaining to be
paid on or before 15.3.2009, it will be open to the respondents to proceed
against the petitioners in accordance with law for recovery.
(K.M. JOSEPH, JUDGE)
sb