High Court Kerala High Court

M.Krishnadas vs The District Collector on 23 March, 2010

Kerala High Court
M.Krishnadas vs The District Collector on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3640 of 2010(D)


1. M.KRISHNADAS, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE MANAGER,

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SRI.P.V.SURENDRANATH

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

 Dated :23/03/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 3640 OF 2010
              .........................................................................
                     Dated this the 23rd March , 2010

                                   J U D G M E N T

The petitioner is challenging the steps taken by the

respondent for realisation of the amount stated as due from

the petitioner in respect of the loan availed from the third

respondent Bank.

2. The learned Counsel for the petitioner submits that the

petitioner is ready and willing to satisfy the entire liability and

that the only prayer is to give possible allowance /concessions

on interest and other penal charges payable.

3. The learned counsel for the third respondent submits

that the total outstanding liability is Rs.90864/- and that the

bank has decided to extent the maximum possible relief to the

petitioner whereby 50% of the interest payable from

01.03.2008 has been decided to be given a go-bye, if the

petitioner is ready to satisfy a sum of Rs. 65000/- on or before

31.03.2010.

4. The learned Counsel for the petitioner submits that

earnest arrangements are being taken to wipe out the entire

W.P.(C) No. 3640 OF 2010

2

liability and to prove his bonafides, 50% will be cleared on or

before 31.03.2010 and that the petitioner might be permitted to

to clear the balance within one month thereafter.

5. Taking note of the circumstances, the petitioner is

directed to deposit Rs.Thirty Five thousand on or before

31.03.2010 and the balance amount shall be cleared on or

before 30.04.2010. Subject to the above all recovery

procedings now being pursued against the petitioner shall be

kept in abeyance. It is made clear that if any default is

committed by the petitioner in effecting the installments as

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

further steps for realisation of the entire amount in a lump sum.

It is also made clear that no further extension will be given

under any circumstances.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk