IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30271 of 2007(D)
1. SANTHAKUMARI AMMA.N., PROPRIETOR,
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE,
... Respondent
2. THE AUTHORIZED OFFICER,
For Petitioner :SRI.BIJU BALAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 30271 OF 2007 D
= = = = = = = = = = = = = = = =
Dated this the 11th October, 2007
J U D G M E N T
In this writ petition challenging the proceedings
under the Securitisation and Reconstruction of
Financial Assets & Enforcement of Security Interest
Act, 2002 the only prayer made by counsel for the
petitioner is for an instalment facility to enable him
to make payments of the dues to the respondent Bank.
2. I heard the learned counsel for the respondent
Bank also.
3. Having regard to the facts stated in the
petition, I am inclined to direct the respondents to
permit the petitioner to pay the dues in instalments as
indicated hereunder:
The petitioner shall make a payment of Rs.50,000/-
before 1-11-2007. Thereafter the balance amount due
shall be paid by the petitioner in five equal monthly
instalments payable on the 1st of every succeeding month
commencing from 1st December, 2007. In the meanwhile
the proceedings against the petitioner shall be kept in
WPC No. 30271/07 -2-
abeyance and if the petitioner commits default of any
one of the instalments the bank will be entitled to
proceed further without any further notice.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-