Kerala High Court
Reji Joseph vs Union Bank Of India on 27 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6586 of 2007(H)
1. REJI JOSEPH, STEELITE COMPANY
... Petitioner
Vs
1. UNION BANK OF INDIA,
... Respondent
2. UNION BANK OF INDIA,
For Petitioner :SRI.S.ABDUL RAZZAK
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/02/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.6586 OF 2007
-------------------------------------------
Dated this the 27th day of February, 2007
JUDGMENT
Heard learned counsel for the petitioner and learned
counsel for the Bank elaborately on the merits of the case.
Ext.P2 is the discretionary order. It has been issued with due
application of mind and having regard to the entire facts and
circumstances. I do not find any ground to interfere with the
amount fixed in Ext.P2 to be paid to sustain the order of stay
granted thereby. However, to let the petitioner get the benefit
of that order, the time fixed for payment of the amount covered
by Ext.P2 is enlarged till 17.3.2007, as a last chance.
The writ petition is disposed of with the above direction.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.