High Court Kerala High Court

M.J.Vincent vs Deputy Tahsildar (R.R) on 28 January, 2010

Kerala High Court
M.J.Vincent vs Deputy Tahsildar (R.R) on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2695 of 2010(J)


1. M.J.VINCENT, S/O.JOSEPH, MANKUTHEL
                      ...  Petitioner

                        Vs



1. DEPUTY TAHSILDAR (R.R), MUVATTUPUZHA
                       ...       Respondent

2. VILLAGE OFFICER,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/01/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                        W.P.(C) No. 2695 OF 2010
               .........................................................................
                     Dated this the 28th January, 2010



                                    J U D G M E N T

The petitioner had availed a housing loan from the third

respondent Bank, which however could not be repaid on time.

In the said circumstance, the Bank proceeded with further steps,

invoking the machinery under the Revenue Recovery Act, which

in turn is sought to be intercepted in this Writ Petition.

2. Heard the learned Government Pleader, who entered

appearance on behalf of the respondent Nos. 1 and 2 and also

the learned Standing Counsel Adv. Mr. Sathish Ninan, who

entered appearance for the respondent Bank.

3. The learned Counsel for the petitioner submits that the

petitioner is ready and willing to clear the entire liability , if some

breathing time is granted in this regard. The learned Counsel

also referred to the specific averments in the Writ Petition as to

the plight of the petitioner, seeking to provide for reasonable

installments in this regard.

W.P.(C) No. 2695 OF 2010

2

4. Considering the facts and circumstances, and the

bonafide desire expressed from the part of the petitioner to wipe

out the liability, the petitioner is permitted to clear the same by

way of 5 equal monthly installments, the first of which shall be

effected on or before 15.02.2010, to be followed by similar

installments to be effected on or before the 15th of the succeeding

months. Subject to the above, all further proceedings pursuant

to Exts.P1 and P2 shall be kept in abeyance. It is made clear

that if any default is committed in satisfying the liability as

above, the respondent Bank will be at liberty to proceed with

further steps for realization of entire amount in a lump sum, from

the stage where it stands now.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk