High Court Kerala High Court

S. Elango vs The Dhanalakshmi Bank Ltd on 15 September, 2008

Kerala High Court
S. Elango vs The Dhanalakshmi Bank Ltd on 15 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27466 of 2008(T)


1. S. ELANGO, T.C. 40/1215,
                      ...  Petitioner
2. SANTHI. B, T.C.40/1215, A LRA - 88,

                        Vs



1. THE DHANALAKSHMI BANK LTD.,
                       ...       Respondent

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/09/2008

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                    W.P.(c).No.27466 of 2008
                  = = = = = = = = = = = = = =
           Dated this the 15th day of September, 2008

                           JUDGMENT

Heard the learned counsel for the petitioners as well as the

learned counsel for the respondent-Bank.

2. The liability of the petitioners as per the Execution

Petition filed on 17.01.06 is Rs.3,73,729/- (Rupees three lakhs

seventy three thousand seven hundred and twenty nine only) and

interest thereon. It is submitted that the amount due from the

petitioners as on today will be approximately Rs.4.5 lakhs. The

petitioners are given the benefit of wiping out the decree debt by

way of equal monthly instalments at the rate of Rs.50,000/-

(Rupees fifty thousand only) per month. The 1st instalment shall

be deposited before the Execution Court on or before 29.9.08.

The subsequent instalments shall be deposited on or before the

29th of the subsequent months. In case the petitioners commit

default of any of the instalments, the decree amount shall be

payable in one lumbsum, within one month of the default and

consequently the respondent Bank shall be entitled to fall back

W.P.(C)No.27466 of 2008
2

upon Ext.P2 order for sale dated 16.8.2008 without any fresh

proclamation. The proceedings for sale shall be kept in

abeyance until the petitioners discharge their liability under the

decree as aforesaid and subject to the conditions mentioned

hereinabove. This Writ Petition is disposed of as above.

Dated this the 15th day of September, 2008.

V. RAMKUMAR, JUDGE

sj