IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27270 of 2009(C)
1. KHADEEJA, AGED 40 YEARS,
... Petitioner
Vs
1. THE KUMARAMPUTHRU CO-OPERATIVE
... Respondent
2. SENIOR INSPECTOR OF CO-OPERATIVE
For Petitioner :SRI.S.SUDHISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/11/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.27270 of 2009
==================
Dated this the 2nd day of November, 2009
J U D G M E N T
The petitioner is a defaulter in repayment of the loan taken by
the petitioner from the 1st respondent-Bank. The respondents have
initiated proceedings for sale of the mortgaged property for realisation
of the loan amount. That is under challenge before me.
2. The petitioner submits that as per the interim order dated
29.9.2009 the petitioner has paid an amount of Rs.20,000/-. The
petitioner seeks facility to pay off the balance amount due in
instalments.
3. Although notice was served on the respondents, they have
not chosen to enter appearance and contest the matter.
4. After hearing the counsel for the petitioner, I dispose of
this writ petition with the following directions:
The petitioner shall pay the balance amount due in five equal
monthly instalments starting from 1.12.2009. Every subsequent
instalment shall be paid on the first working day of every succeeding
month. If the petitioner pays the instalments in time, further coercive
proceedings for recovery of the amount shall be kept in abeyance.
However, if the petitioner commits default in paying any of the
instalments, it would be open to the respondents to continue
2
proceedings as now initiated without having to issue any fresh notice
or proceedings in that regard.
If the respondents are willing to consider the petitioner’s request
for regularisation of the loan account, the above judgment shall not
stand in the way and the 1st respondent shall consider the same as
sympathetically as possible, taking into account the facts and
circumstances of the case.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge