High Court Kerala High Court

Thankam Amma vs State Of Kerala on 8 October, 2009

Kerala High Court
Thankam Amma vs State Of Kerala on 8 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24889 of 2009(E)


1. THANKAM AMMA,AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP; BY SECRETARY TO
                       ...       Respondent

2. THE AUTHORIZED OFFICER/GENERAL MANAGER,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/10/2009

 O R D E R
                           S. SIRI JAGAN, J
                 ...............................................
                   W.P(C) No. 24889 of 2009
                .................................................
           Dated this the 8th day of October, 2009

                           J U D G M E N T

The petitioner in this writ petition is a defaulter in

repayment of loan amounts due from her to the 2nd respondent

Calicut Co-operative Urban Bank Ltd. Coercive recovery

proceedings are in progress. Petitioner filed this writ petition

aggrieved by the same. However, the petitioner does not now

dispute the liability to pay or the quantum. She only seeks

facility to pay off the amounts in installments.

2. Adv.P.J.Deva Prasanth appears on behalf of the 2nd

respondent and opposes the prayers. After hearing both sides, I

feel that the 2nd respondent can show some more leniency to the

petitioner allowing her to pay off the amounts in installments.

Accordingly, the writ petition is disposed of directing the 2nd

respondent to permit the petitioner to pay off the entire amounts

due in four equal monthly installments starting from 1.11.2009.

Every subsequent installment shall be paid on the first working

day of every succeeding month. If the petitioner pays the

W.P(C) No. 24889 of 2009 -2-

installments in time without default, further coercive

proceedings shall be kept in abeyance. However, if the

petitioner commits default in payment of any one installment, it

would be open to the 2nd respondent to continue proceedings as

now initiated without having to issue any fresh notice or

proceedings in that regard.

S. SIRI JAGAN, JUDGE
rhs