IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31709 of 2006(Y)
1. V.RENUKA, W/O.C.V.YASHODHARAN,
... Petitioner
Vs
1. M/S.LIC HOUSING FINANCE LTD.,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHASILDAR,
For Petitioner :SRI.KKM.SHERIF
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :19/01/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
---------------------------------
WP(C) No. 31709 of 2006
----------------------------
Dated, this the 19th day of January, 2007
J U D G M E N T
Since the petitioner has made part-payment of Housing Loan
availed by her in terms of the interim order and in view of the
undertaking made by the petitioner to clear the arrears in ten equal
monthly installments, this writ petition is disposed of, granting facility
to the petitioner to clear the arrears in ten equal monthly installments
with accrued interest and future interest, first installment of which will
be paid on or before 15/02/2007 and balance on or before 15th of
every succeeding nine months. If default is committed by the
petitioner in paying any of the installments as above, the installment
facility granted will stand automatically vacated on first default the
respondents can continue proceedings against the petitioner for
recovering of full arrears.
This writ petition is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg.