IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6638 of 2008(M)
1. PARKKAL SUNDARAN
... Petitioner
Vs
1. STATE OF KERALA AND ANOTHER
... Respondent
For Petitioner :SMT.T.RESMI DAMODARAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 6638 OF 2008
-----------------------------------
Dated this the 26th day of February, 2008
JUDGMENT
Learned Senior Government Pleader takes notice for 1st
respondent. Adv.Sri.P.V.Kunhikrishnan, Standing Counsel takes
notice for 2nd respondent.
Having regard to the fact that the petitioner does not dispute
that he availed the loan, the impugned action cannot be found
fault with on account of any jurisdictional error or legal infirmity.
However, having regard to the facts, it is directed that the recovery
proceedings against the petitioner following Ext.P2 will stand
suspended if the petitioner remits an amount of Rs.10,000/- per
month payable on or before 10th of every month commencing from
March 2008. If there is default in remitting any of the instalments,
the benefit of this judgment will stand recalled automatically. If the
petitioner requests for any ameliorative benefits of reduction of
interest etc., the 2nd respondent will look into such request and
WPC No. 6638 OF 2008
2
take a decision as may be available in accordance with law and
the total outstandings will thus stand guided by such decision.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
WPC No. 6638 OF 2008
3