High Court Kerala High Court

O.M.Raman vs The Area Manager on 5 December, 2006

Kerala High Court
O.M.Raman vs The Area Manager on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10304 of 2006(B)


1. O.M.RAMAN,
                      ...  Petitioner

                        Vs



1. THE AREA MANAGER,
                       ...       Respondent

2. THE DEPUTY MANAGER (RECOVERY),

                For Petitioner  :SRI.M.C.ANTONY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :05/12/2006

 O R D E R
                         C.N. RAMACHANDRAN NAIR, J.

                       ````````````````````````````````````````````````````

                            W.P. (C) No. 10304 OF 2006 B

                       ````````````````````````````````````````````````````

                    Dated this the 5th day of December, 2006


                                       J U D G M E N T

In spite of repeated notices issued to the L.I.C. there is no response

from them. I do not think the case should be pending in this court. Petitioner’s

case is that substantial amount is paid to the loan account and the balance

claimed by the L.I.C. Is on account of excessive interest. I do not find any

justification for this court to interfere with demand of interest at contract rate.

However, following decisions in similar cases, there will be direction to the

respondents to completely waive penal interest, if petitioner clears balance

arrears on or before 31.1.2007. The 1st respondent will give detailed

statement of account to the petitioner showing the advances made, debits on

interest and other charges, credits given for payments showing the balance

liability, item wise. There will be a specific direction to the respondents to

exclude penal interest and issue demand notice for payment of balance

amount and interest. However, if petitioner does not pay the balance amount

before 31.1.2007, the waiver of penal interest will stand automatically

cancelled on default and respondents will be free to proceed for recovery of

entire dues.

Writ petition is disposed of as above.

(C.N. RAMACHANDRAN NAIR, JUDGE)

aks