High Court Kerala High Court

Sony Mon P.S. vs State Bank Of Travancore on 9 December, 2008

Kerala High Court
Sony Mon P.S. vs State Bank Of Travancore on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36050 of 2008(N)


1. SONY MON P.S., S/O.SUNNY ,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE ,
                       ...       Respondent

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/12/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.36050 OF 2008
                  -------------------------------------------
            Dated this the 9th day of December, 2008

                              JUDGMENT

Having regard to the nature of the order being issued

hereunder, notice to the second respondent is dispensed with,

preserving its right to move for review of this judgment, if

aggrieved.

The only ground pressed is for a short time to pay off the

outstandings. The total amounts due, as of now, is just above

Rs.1,50,000/-. Accordingly, it is directed that if the dues are paid

in four equal monthly instalments, payable on or before the last

working day of December, 2008, January and February 2009 and

on or before 26.3.2009, the request of the petitioner for possible

waiver in the total outstandings will be considered by the bank

sympathetically. However, if there is default in remitting any of

the instalments as aforesaid, the benefit of this judgment will

stand recalled automatically and distress action shall follow.

The writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.