High Court Kerala High Court

State Bank Of India vs Bombay Plastic Equipments on 20 September, 2007

Kerala High Court
State Bank Of India vs Bombay Plastic Equipments on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 899 of 2007(B)


1. STATE BANK OF INDIA,
                      ...  Petitioner

                        Vs



1. BOMBAY PLASTIC EQUIPMENTS,
                       ...       Respondent

2. C.V. SUBRAMANIAN, S/O. VELAYUDHAN,

3. C.S.SAILESH, S/O. C.V. SUBRAMANIAN,

4. SARASWATHY, W/O. C.V.SUBRAMANIAN,

                For Petitioner  :SRI.K.K.CHANDRAN PILLAI

                For Respondent  : No Appearance

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

 Dated :20/09/2007

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                   -----------------------------------
          R.P. No. 899 of 2007 & COC No. 1273 of 2007
                   in WP(C) No. 24164 of 2007
                    ---------------------------------
           Dated, this the 20th day of September, 2007

                               O R D E R

The review petition and contempt petition are heard together.

Review petition is disposed of as follows. Since O.A. had already

been disposed of, it can not be closed as infructuous even after

settlement. Therefore, direction in this regard is recalled. Title

deed could not be released within one week as it was before the

DRT. Therefore, time frame for release of title deed is also recalled.

The learned counsel for the Bank submitted that besides

compromise amount, Bank is entitled to recover litigation cost,

which amounts to Rs. 39,127/-, and also interest for belated

payment from 01/04/2007 @ 12.75% till date of payment. Since

petitioner has applied for extension of time, Bank is entitled to

interest for belated payment. However, petitioner is granted further

one month time from today to make payment with interest and

settle liability.

Review petition and contempt petition are disposed of as

above.

Issue photocopy today itself.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg