Citation : 2023 Latest Caselaw 4903 Ker
Judgement Date : 13 April, 2023
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE T.R.RAVI
THURSDAY, THE 13TH DAY OF APRIL 2023 / 23RD CHAITHRA, 1945
WP(C) NO. 13539 OF 2023
PETITIONER:
RAMANKUTTY,
AGED 57 YEARS, S/O ACHUTHAN,
PORUTHIKODE HOUSE, CHEERAKUZHI DESOM,
THRIVILLWAMALA VILLAGE, THALAPPILLY TALUK,
THRISSUR DT., PIN - 680587
BY ADVS.
M.R.REENA
P.S.SUJETH
RESPONDENTS:
1 THE BRANCH MANAGER,
THE KERALA STATE CO-OP BANK,
PAZHAYANNUR BRANCH, THRISSUR DT.,
PIN - 680587
2 THE AUTHORIZED OFFICER ,
THE KERALA STATE CO-OP BANK LTD,
HEAD OFFICE, SAHAKARANA SAPTHADHI MANDIRAM
TUDA ROAD, KOVILAKATHUPADAM,
THIRUVAMBADY P.O, THRISSUR, PIN - 680022
BY ADV P.C.SASIDHARAN
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
13.04.2023, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 13539 OF 2023
2
T.R. RAVI, J.
--------------------------------------------
W. P. (C). No.13539 of 2023
--------------------------------------------
Dated this the 13th day of April, 2023
JUDGMENT
The petitioner has approached this Court seeking permission to pay
off the amounts due to the respondent Bank in easy instalments. The
counsel for the respondents on instructions submits that the overdue
amount comes to ₹1,58,942/-.
In the above circumstances, this writ petition is disposed of
permitting the petitioner to pay off the overdue amount in 15 equal
monthly instalments, the 1st instalment falling due on or before
15.05.2023 and the subsequent instalments falling due on or before 15 th
of the succeeding months. The petitioner shall pay the regular monthly
instalments along with the instalments towards the overdue amounts. If
the petitioner pays the entire instalments as directed above, the
respondents shall regularise the loan account. If the petitioner makes two
defaults in payment of instalments, the respondents are at liberty to
proceed with the recovery. Steps for recovery shall be kept in abeyance
to facilitate the payment of instalments.
Sd/-
T.R. RAVI JUDGE Pn WP(C) NO. 13539 OF 2023
APPENDIX OF WP(C) 13539/2023
PETITIONER'S EXHIBITS
Exhibit- P 1 A TRUE COPY OF THE POSSESSION NOTICE DATED 14-03-2023
Exhibit - P 2 A TRUE COPY OF THE REPRESENTATION DATED 24-03-2023 SENT BY THE PETITIONER
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!