IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18879 of 2009(D)
1. R.GEORGE JOSEPH, S/O.ROBAL JOSEPH,
... Petitioner
2. G.LILLY, W/O.GEORGE JOSEPH,
Vs
1. THE FEDERAL BANK LTD., REGIONAL OFICE,
... Respondent
2. THE AUTHORISED OFFICER AND CHIEF MANAGER
3. THE MANAGER, THE FEDERAL BANK LTD.,
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI.GEORGE VARGHESE (MANACHIRACKEL)
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :12/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 18879 OF 2009
.........................................................................
Dated this the 12th August, 2009
J U D G M E N T
The learned Counsel for the petitioners submits, after
getting instructions from the petitioners, that the petitioners
could not comply with the directions imposed while granting the
interim order dated 07.07.2009. However, it is also brought to
the notice of this Court that the petitioners are making other
appropriate alternate arrangements to see that the entire
liability under the loan transaction is wiped out for ever, within
one month.
2. Heard the learned Counsel appearing for the respondent
Bank as well.
After considering the facts and circumstances and also the
limited submission made by the learned Counsel for the
petitioners, the matter is disposed of, directing the petitioners
to clear the entire liability within one month. Subject to the
W.P.(C) No. 18879 OF 2009
2
above, the coercive proceedings stated as being pursued against
the petitioners shall be kept in abeyance. It is made clear that
if the petitioners do not prove their words by their deeds, the
respondent Bank will be at liberty to proceed with further steps
from the stage where it stands now, for realisation of the entire
amount in a lump sum.
P.R. RAMACHANDRA MENON,
JUDGE.
lk