High Court Kerala High Court

Kanthimadhi Amma vs The Trissur District … on 13 July, 2006

Kerala High Court
Kanthimadhi Amma vs The Trissur District … on 13 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18411 of 2006(P)


1. KANTHIMADHI AMMA, W/O.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. THE TRISSUR DISTRICT CO-OPERATIVE
                       ...       Respondent

2. THE SALE OFFICER, TRISSUR DISTRICT

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :13/07/2006

 O R D E R
                                   K.THANKAPPAN, J.
                               ------------------------------------
                               W.P.(C)NO.18411 OF 2006
                               ------------------------------------


                           Dated this the 13th day of July,  2006


                                        JUDGMENT

Admitted.

2. The petitioner and her son were running a small scale industrial unit.

The petitioner availed of a loan of Rs.3,00,000/- from the first respondent. As

the petitioner did not repay the amount as agreed, an Arbitration award was

passed against her and execution petition was filed for execution of the award.

As per Ext.P1 notice, an amount of Rs.5,72,278/- was demanded from the

petitioner.

3. Learned counsel appearing for the petitioner submits that the petitioner

could not remit the loan amount due to financial difficulties and that she is also

not in a position to remit the entire amount in lump. The petitioner has filed

Ext.P2 representation seeking the benefit of One Time Settlement Scheme.

promulgated by the Government.

W.P.(C)NO.18411/2006 2

4. The loan taken by the petitioner is an industrial loan for which the

benefit of One Time Settlement Scheme cannot be granted. The only relief that

can be granted to the petitioner is instalment facility. The petitioner submits that

she has already remitted Rs.40,000/-. In the above circumstances, this Court is of

the view that the petitioner can be granted some time to remit the loan amount in

instalments. The petitioner is, therefore, directed to pay the entire loan amount

with interest in ten equal monthly instalments. The first instalment shall be paid

on or before 15.8.2006. Further, it is made clear that if the petitioner defaults

payment of two consecutive instalments, the Bank can proceed against her.

The Writ Petition is disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/

W.P.(C)NO.18411/2006 3

K.THANKAPPAN, J.

W.P.(C)NO.18411/2006

JUDGMENT

13TH JULY, 2006

W.P.(C)NO.18411/2006 4