Radhamma vs The Joint Registrar (General) on 3 August, 2007

0
34
Kerala High Court
Radhamma vs The Joint Registrar (General) on 3 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21216 of 2007(A)


1. RADHAMMA, D/O.JANAKI AMMA,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR (GENERAL),
                       ...       Respondent

2. THE DISTRICT CO-OPERATIVE BANK,

3. SPECIAL SALE OFFICER,

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :03/08/2007

 O R D E R
                        K.M.JOSEPH, J.
                - - - - - - - - - - - - - - - - - - - - -
               W.P.(C).No. 21216 OF 2007
            - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 3rd day of August, 2007


                             JUDGMENT

Petitioner availed a loan which is not repaid. Even though an

interim order was passed, it is admitted that petitioner did not remit

the amount directed to be paid. Sale was held and the bank

purchased the property.

2. I heard learned counsel for the petitioner and the learned

counsel for the respondents also.

3. Learned counsel for the petitioner submits that petitioner

may be permitted to pay off the entire amounts in easy instalments.

The writ petition is disposed of permitting the petitioner to pay

off the entire amount remaining to be paid with due interest in four

equal monthly instalments, the first of which shall be payable on or

before 04/09/2007. Petitioner is to pay the remaining instalments on

or before the 4th of every succeeding months. The bank will serve a

statement on the petitioner showing amount remaining to be paid and

also the amount of instalments to be paid on the basis that the amount

is to be paid in 4 equal monthly instalments, within two weeks from

today. If the petitioner does not pay any of the instalments as

WPC No.21216/07 2

aforesaid, petitioner will loose the benefit of this judgment and the

sale in favour of the bank can be confirmed in accordance with law.

(K.M.JOSEPH, JUDGE)

sv.

WPC No.21216/07 3

(K.M.JOSEPH, JUDGE)

sv.

WPC No.21216/07 4

LEAVE A REPLY

Please enter your comment!
Please enter your name here