IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35121 of 2008(F)
1. MRS. SALY MECALIFF,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (RR), KANAYANNUR TALUK,
... Respondent
2. THE BRANCH MANAGER, UNION BANK OF
For Petitioner :SRI.BABU CHERUKARA
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/12/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 35121 OF 2008 F
--------------------------------------
Dated this the 4th December, 2008
JUDGMENT
Petitioner availed a loan from the second respondent Bank.
It was not repaid. The only prayer pressed before me is to grant
nine instalment facility. Learned counsel for the Bank does not
seriously oppose the grant of instalment facility. Having
considered the matter, the Writ Petition is disposed of permitting
the petitioner to pay off the entire amount due vide Ext.P1in
seven equal monthly instalments, the first of which shall be
payable on or before 1.1.2009 and the remaining instalments on
or before the first working day of every succeeding month. If
the petitioner does not pay any of the instalments as aforesaid,
she will lose the benefit of this Judgment and the recovery
proceedings can be continued against the petitioner in
accordance with law. The respondent Bank will give an
intimation to the petitioner fixing the exact amount of
instalments to be paid in terms of this Judgment within ten days
from today. Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge
WPC 2