High Court Kerala High Court

Mohammed.K vs The Authorised Officer on 7 August, 2009

Kerala High Court
Mohammed.K vs The Authorised Officer on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12796 of 2009(T)


1. MOHAMMED.K, AGED 49 YEARS,
                      ...  Petitioner
2. HAMSA.K, AGED 48 YEARS,
3. RASIYA, AGED 40 YEARS,

                        Vs



1. THE AUTHORISED OFFICER,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.MOHAN JACOB GEORGE

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

 Dated :07/08/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 12796 of 2009
                    ~~~~~~~~~~~~~~~~~~~~~~~
                Dated, this the 7th day of August, 2009

                               JUDGMENT

The learned counsel for the petitioner submits that, the condition

imposed by this Court, while granting the interim order dated 28.4.2009

has been complied with.

2. The learned counsel for the Bank on instructions submits that,

the balance amount can be permitted to be cleared by way of

reasonable installments.

3. Considering the facts and circumstances, the petitioner is

directed to clear the balance amount under the loan transaction by way

of ‘six’ equal monthly installments; the first of which shall be effected on

or before the 31st of this month; to be followed by the remaining

installments to be effected on or before the 30th of the succeeding

months. It is made clear that, if any default is committed by the

petitioner in discharging the liability as above, the respondent Bank will

be at liberty to proceed with further steps for realization of the entire

amount in lump sum, from the stage where it stands now.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE
kmd