High Court Kerala High Court

Sobha Dilip vs Housing Development Finance … on 13 March, 2009

Kerala High Court
Sobha Dilip vs Housing Development Finance … on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 245 of 2009(C)


1. SOBHA DILIP, W/O.DR.DILIP RAMANATHAN,
                      ...  Petitioner

                        Vs



1. HOUSING DEVELOPMENT FINANCE CORPORATION
                       ...       Respondent

2. THE MANAGER, HDFC BRANCH,

3. AUTHORIZED OFFICER,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/03/2009

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                           R.P. No. 245 of 2009
                                     in
                       W. P (C) No. 23544 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 13th March, 2009.

                                O R D E R

The petitioner in the writ petition is the petitioner in the review

petition. The matter arises under the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002. By the judgment sought to be reviewed, I

directed payment of amounts due from the petitioner to the Bank in

instalments. Now, this review petition is filed seeking to review the

judgment by permitting the petitioner to pay the entire amounts

within six months, instead of payment in instalments.

2. I have heard the learned standing counsel appearing for the

Bank also.

3. Taking into consideration the facts and circumstances of the

case, I direct that if the entire amounts due is paid by 31-3-2009, the

same shall be accepted by the respondents as payment in

accordance with the judgment. With the above direction, the review

petition is disposed of.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.