High Court Kerala High Court

Sajimon.K.P vs Authorised Officer on 18 March, 2009

Kerala High Court
Sajimon.K.P vs Authorised Officer on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 517 of 2009(J)


1. SAJIMON.K.P, S/O IBRAHIMKUTTY,
                      ...  Petitioner

                        Vs



1. AUTHORISED OFFICER, STATE BANK OF
                       ...       Respondent

2. MR.KRISHNA DAS, ADVOCATE,THEKKUMKAL

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :18/03/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J
                  ...........................................
                  WP(C).NO. 517                OF 2009
                  ............................................
        DATED THIS THE           18TH DAY OF MARCH, 2009

                                JUDGMENT

The petitioner availed a loan from the State Bank of

Travancore. That housing loan was not repaid in time. This led to

action by the first respondent. There is no jurisdictional error or

legal infirmity in the impugned proceedings. The petitioner has

paid an amount of Rs.1,00,000/- following the interim order

dated 6.1.2009. Taking that into consideration, it is ordered that

all further recovery proceedings against the petitioner will stand

deferred, if he remits @ Rs.25,000/- per month payable on or

before the 28th of every month, commencing from April 2009,

and thereby wipes off the entire outstandings, including accruals.

If there is default in remitting any of the instalments as

aforesaid, the benefit of this judgment will stand recalled

automatically and respondents will be at liberty to proceed with

further action.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/18/3