IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8959 of 2006(N)
1. PUTHIYA VEETTIL KARICHI @ NARAYANI,
... Petitioner
Vs
1. THE NILESHWAR SERVICE CO-OPERATIVE
... Respondent
For Petitioner :SRI.JOBY JACOB PULICKEKUDY
For Respondent :SRI.T.R.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :04/03/2009
O R D E R
HARUN-UL-RASHID,J.
---------------------------
W.P.(C).NO.8959 OF 2006
----------------------------
DATED THIS THE 4TH DAY OF MARCH, 2009
JUDGMENT
Petitioner suffered an award passed against her. The Co-
operative Bank was allowed to recover the principal amount of
Rs.90,000/- with interest at the rate of 22% per annum by the
award in E.P.No.99/04 in ARC.No.1798/03 on the file of the Sub
Court, Hosdurg. According to the petitioner, the property is worth
more than 12 lakhs and the amount due under the award is less
than 2 lakhs.
2. The prayers in this writ petition are to quash Ext.P2,
to set aside the order dated 20/2/2006 in E.A.No.238/05 in
E.P.No.99/2004 in ARC.No.1798/2003 and to direct the court
below to reconsider the commission application.
3. Heard both sides.
4. When the matter was taken up for final hearing this
Court suggested to the learned counsel for the respondent-Bank to
settle the matter by making some adjustments with regard to the
-2-
W.P.(C)No.8959/2006
realisation of interest etc. This Court also asked the counsel for
the Bank to include the petitioner’s case in any one of the
Schemes followed by the Bank. The interest now realised is
19% + 3% penal interest. The Bank shall see whether the
interest can be reduced to a reasonable limit and also to reduce
the award amount to the extent possible. The petitioner shall
submit a representation to the Bank within three weeks from
today, whereupon the Bank shall consider the representation and
pass appropriate orders in accordance with law, within two
months from the date of receipt of the representation. Recovery
proceedings shall be kept in abeyance, till a decision is taken by
the Bank. The amount remitted in compliance with the interim
order and on other occasions, if any, shall be adjusted in the
amount payable by the petitioner.
Writ Petition is disposed of as above.
HARUN-UL-RASHID,
Judge.
kcv.