High Court Kerala High Court

The Manager vs Dr.A.Rajendran on 27 August, 2009

Kerala High Court
The Manager vs Dr.A.Rajendran on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 896 of 2009(S)


1. THE MANAGER, LOVELY THOMAS K.,
                      ...  Petitioner

                        Vs



1. DR.A.RAJENDRAN, S/O.KRISHNAN,
                       ...       Respondent

2. ANNAMMA RANJINI CHERIAN,

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  :SRI.B.PREMOD

The Hon'ble MR. Justice A.K.BASHEER

 Dated :27/08/2009

 O R D E R

A.K. Basheer, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – –

C.O.C.No. 896 of 2009

– – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 27th day of August, 2009.

Judgment

Respondent No.2 is present in Court as directed.

2. It is brought to my notice that the entire salary of respondent

No.2 for the period from January 2007 to July 2009 has been drawn

and remitted to the petitioner Bank, except a sum of Rs.10,000/-.

Learned counsel for the Bank submits that Bank has received

Rs.1,70,000/- as on today.

3. It will be open to the Bank to inform respondent No.2 as to

what is the outstanding dues in the loan account, which respondent

No.2 shall remit as directed in clause (b) of the judgment. Apart from

that, respondent No.2 shall ensure that a sum of Rs.6589/- is drawn

and remitted to the Bank every month from her salary till the entire

dues are wiped off, as undertaken by her.

The Contempt of Court Case is closed with liberty to the Bank to

move again, if situation so warrants.

A.K. Basheer
Judge.

an.