IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6039 of 2007(R)
1. MAHAMOOD P.,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. THE GENERAL MANAGER,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :SRI.DEVAPRASANTH.P.J.
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/05/2007
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No.6039 OF 2007
--------------------------------------------
Dated this the 25th day of May, 2007
JUDGMENT
Petitioner challenges Exts.P2 and P3. The prayers in the writ
petitions are:
(1) to direct the third respondent to provide the
benefit of the existing rate of interest in the loan
agreement and give appropriate remission in the loan
account as per the direction of the third respondent or the
Reserve Bank of India.
(2) to direct the third respondent to provide the
copy of the detailed statement of accounts to the
petitioner.
2. Learned counsel for the petitioner submits that
petitioner has paid Rs. 2,50,000/-, but no benefit is extended to the
petitioner. Learned standing counsel for the Bank submits that it is
not open to the bank to extent the benefit of one time settlement.
He would submit that if the petitioner deposits the entire amount
WPC No.6039/07 2
remaining to be paid, the bank would not insist on interest accruing
after 19/04/2007, which is the date of the last payment made by the
petitioner. Learned counsel for the petitioner submits that some
time may be granted to pay the amount remaining to be paid to
avail of the benefit submitted by the learned counsel for the bank.
3. Accordingly, the writ petition is disposed of as follows:
Petitioner is granted five weeks time from today to effect the
payment of the amount remaining to be paid. If the petitioner
makes the payment of the amount, the liability will be calculated
excluding the liability to pay interest after 19/04/2007. The third
respondent will serve a statement on the petitioner within two
weeks from today. If the petitioner does not make payment, it will
be open to the bank to enforce its right in accordance with law.
K.M.JOSEPH
JUDGE
sv.
WPC No.6039/07 3