Kerala High Court
M.P.Kunhabdulla vs South Malabar Gramin Bank on 28 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32733 of 2003(V)
1. M.P.KUNHABDULLA S/O. SRI.AMMAD
... Petitioner
Vs
1. SOUTH MALABAR GRAMIN BANK,
... Respondent
For Petitioner :SRI.R.PARTHASARATHY
For Respondent :SRI.T.R.RAVI
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/11/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No. 32733 of 2003
-----------------------------------------
Dated this the 28th day of November, 2006
JUDGMENT
Petitioner approached this court with certain grievances regarding
the recovery steps initiated by the respondent Bank. The prayer is for a
direction to permit the petitioner to pay the amount in instalments. In
the event of the petitioner approaching the respondent Bank the matter
will be duly considered by the Bank. In order to enable the petitioner
to work out the relief as above, the interim order passed by this court
will continue for another four months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.