High Court Kerala High Court

P.Gopalakrishnan vs Branch Manager on 19 November, 2008

Kerala High Court
P.Gopalakrishnan vs Branch Manager on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34144 of 2008(M)


1.  P.GOPALAKRISHNAN
                      ...  Petitioner

                        Vs



1. BRANCH MANAGER,UNION BANK OF INDIA
                       ...       Respondent

2. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :19/11/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.34144 of 2008-M

= = = = = = = = = = = = = = = = = = = = = = = =

   Dated this the 19th day of November, 2008.

                   JUDGMENT

In so far as this writ petition is concerned, the

rights and liabilities of the parties in relation

to the transaction in question stand concluded by

Ext.P5 judgment of this Court and it is

impermissible for a separate writ being issued

merely because the petitioner had not obeyed the

conditions imposed by this Court in the said

judgment. It is stated by the learned counsel for

the bank that in spite of the instalment facility

granted in Ext.P5 judgment, not a pie was paid.

The learned counsel for the petitioner states

that all that the petitioner requires is two

weeks’ time. It is not permissible to issue a

fresh writ when the petitioner could have at

least sought for variation of the terms of

Ext.P5. By now even that exercise cannot be had

WP(C)34144/08 -: 2 :-

since the petitioner had permitted the time

fixed by Ext.P5 to run out. Under such

circumstances, this writ petition is dismissed

without prejudice to the petitioner requesting

the bank to defer action by two weeks.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/191108