IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 38 of 2009()
1. RANI.K.B,W/O BENNY, PALLIPARAMBIL HOUSE,
... Petitioner
Vs
1. THE FEDERAL BANK LTD MARARIKULAM BRANCH,
... Respondent
2. ABHILASH SHERLY S/O.LATE P.S.SHERLY,
3. PEARLY SHERLY, W/O.P.S.SHERLY,
For Petitioner :SRI.VISHNU.R
For Respondent :SRI.MOHAN JACOB GEORGE
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/12/2009
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
F.A.O. No. 38 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of December, 2009
JUDGMENT
Joseph, J.
This appeal is filed against the order in E.A.No. 253
of 2007 in E.P.182 of 2005 in O.S.No. 131 of 2000 on the
file of the Sub Court, Alappuzha.
2. We heard the learned counsel for the appellant and
the learned counsel for the respondents.
3. The learned counsel for the appellant submits that
if some time is given, the appellant will pay off the entire
amount. The learned counsel for the Bank would submit
that if the appellant approaches the bank within two weeks
from today, the bank is also prepared to give some
concession.
4. Accordingly this appeal is disposed of as follows.
The appellant is given time till 30.6.2010 to pay off the
F.A.O. No. 38 of 2009
2
amount as hereinafter stated. If the amount is paid off by
30.6.2010, the impugned order and the sale will stand set aside.
We also record the submission of the learned counsel for the
Bank that if the appellant approaches the bank and applies for
concession within a period of two weeks from today, the bank
will consider and intimate to her the amount to be paid by her,
within a period of 30 days from the date of receipt of the
application. Needless to say, if the entire decree amount or the
amount as reduced by bank is not paid off, the appeal will stand
dismissed. If the appellant pays off the decree amount or the
amount as reduced, the impugned order and the sale shall stand
set aside.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
tm Judge