High Court Kerala High Court

Smt.Pathumma vs Debt Recovery Tribunal on 29 May, 2008

Kerala High Court
Smt.Pathumma vs Debt Recovery Tribunal on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 546 of 2008(L)


1. SMT.PATHUMMA, W/O.LATE MOOSA,
                      ...  Petitioner

                        Vs



1. DEBT RECOVERY TRIBUNAL, V FLOOR,
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY THE

3. SOUTH INDIAN BANK, REGIONAL OFFICE,

4. MOHAMMED KONDANATH @ MUHAMMED BASHEER,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :29/05/2008

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                         R.P. NO. 546 OF 2008 IN
                        W.P.C. NO.25318 OF 2007
                   --------------------------------------------
                   Dated this the 29th day of May, 2008

                                  O R D E R

This Review Petition is filed for extension of time for settling the

liability and for grant of OTS benefit. Petitioner has produced proof

towards payment of Rs. 1,40,000/-. Since Bank has accepted part

payment and since incentives are granted under OTS scheme, I dispose

of the review petition by granting two months’ time from today to settle

liability on condition that petitioner will pay interest till date of

payment. There will also be direction to third respondent to grant OTS

benefit if liability is settled within two months from today. If liability

is not settled, then OTS benefit extended by the Bank under this order

will stand automatically cancelled and there will be direction to the

petitioner to hand over possession of the building to the third

respondeent for sale in auction. In view of the above direction, there

will be stay against taking over possession of petitioner’s property for

two months from today.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2