High Court Kerala High Court

Smt.Meena Kumari Suku vs Mr.K.T.George on 19 February, 2008

Kerala High Court
Smt.Meena Kumari Suku vs Mr.K.T.George on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5134 of 2008(J)


1. SMT.MEENA KUMARI SUKU
                      ...  Petitioner

                        Vs



1. MR.K.T.GEORGE,
                       ...       Respondent

2. THE BRANCH MANAGER

                For Petitioner  :SRI.RAJESH PALAMATTAM

                For Respondent  :SRI.K.K.CHANDRAN PILLAI,SC,

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/02/2008

 O R D E R
                              ANTONY DOMINIC, J.

                              --------------------------

                              W.P.(C)No.5134  OF 2008

                              -----------------------------

               DATED THIS THE 19TH DAY OF FEBRUARY, 2008


                                       J U D G M E N T

Proceedings were initiated against the petitioner under the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002.

The petitioner prays for an instalment facility to discharge the liability.

2. I have heard the Standing Counsel for the bank also.

3. Having regard to the submissions made, I dispose of this writ petition

with the following directions.

1) That within one month from today, the petitioner shall remit

1/3rd of the amount that is due.

2) Subject to payment as above, further coercive action against

the petitioner will stand deferred.

3) The balance amount that is due will be paid by the petitioner in

six equal monthly instalments

4) The first out of the six instalments will be payable on the 15th of

April, 2008 and the subsequent instalments be payable on the 15th of

every succeeding months.

Needless to say that, in case default is committed in paying any one of the

instalments, the bank will be free to continue the action that it has already initiated.

ANTONY DOMINIC, JUDGE.

dsn