IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36346 of 2009(K)
1. SANKARANARAYANA BHAT, S/O.MAHABALA BHAT
... Petitioner
Vs
1. KASARGOD PRMARY CO-OPERATIVE
... Respondent
2. SPECIAL SALE OFFICER, KASARGOD PRIMARY
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/12/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 36346 of 2009
==================
Dated this the 16th day of December, 2009
J U D G M E N T
The petitioner availed of a loan from the 1st respondent bank,
repayment of which was defaulted by him. The bank initiated coercive
recovery proceedings. The petitioner is challenging the same in this
writ petition. However, now the petitioner does not dispute the liability
to pay or the quantum. The petitioner only seeks a direction to the 1st
respondent to permit the petitioner to pay off the amounts in
instalments.
2. Learned Standing Counsel appearing for the bank stoutly
opposes the prayer of the petitioner. According to him, the petitioner is
not entitled to any indulgence from this Court since the petitioner has
not chosen to avail of the opportunities given by the bank to the
petitioner for paying the amounts.
3. After hearing both sides, I am of opinion that, in view of
the facts and circumstances of the case, some more leniency can be
shown to the petitioner in the matter of repayment of the amounts due
to the bank in instalments. Accordingly, this writ petition is disposed
of with the following directions:
The petitioner shall pay an amount of Rs.2 lakhs within one
month. The balance shall be paid in five equal monthly instalments
w.p.c.36346/09. 2
starting from 1.2.2010. Every subsequent instalment shall be paid on
the first working day of every succeeding month. If the petitioner pays
the above amounts in time, further coercive proceedings for recovery
of the amount shall be kept in abeyance. However, if the petitioner
commits default in paying the initial amount of Rs.2 lakhs or any of the
instalments, it would be open to the respondents to continue
proceedings as now initiated without having to issue any fresh notice
or proceedings in that regard.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge