IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7766 of 2008(Y)
1. SUNILKUMAR.K.V.
... Petitioner
Vs
1. THE DISTRICT COLLECTOR
... Respondent
2. THE TAHSILDAR,TALAPPILLY TALUK
3. SUNDARAM HOME FINANCIERS
4. AUTHORISED OFFICER
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI.VARGHESE C.KURIAKOSE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/04/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 7766 OF 2008 Y
====================
Dated this the 2nd day of April, 2008
J U D G M E N T
In this writ petition, Securitisation proceedings have been initiated
against the petitioner and the only relief that is sought for by the counsel
for the petitioner is one for an instalment facility to pay the amount due
and discharge the liability.
2. I heard the counsel appearing for the respondents 3 and 4
also.
3. It is pointed out that proceedings have reached the stage of
taking possession of the property mortgaged by the petitioner. Having
regard to the limited nature of the relief that is now sought for, I feel a
reasonable opportunity should be given to the petitioner.
4. Accordingly, the writ petition is disposed of directing that the
petitioner will be permitted to pay the amount due to respondents 3 and 4,
in three equal monthly instalments, the first of which will be payable on
WPC 7766/08
:2 :
the 30th of April, 2008 and the subsequent instalments payable on the 30th
of May and June, 2008. It is clarified that in case of default, the
respondents will be free to continue the action that it has already initiated.
ANTONY DOMINIC,JUDGE.
Rp