Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gireesh Pankajakshan vs Ayyappancoil Service Co-Operative ...
2024 Latest Caselaw 14588 Ker

Citation : 2024 Latest Caselaw 14588 Ker
Judgement Date : 31 May, 2024

Kerala High Court

Gireesh Pankajakshan vs Ayyappancoil Service Co-Operative ... on 31 May, 2024

Author: Devan Ramachandran

Bench: Devan Ramachandran

              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
        THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
    FRIDAY, THE 31ST DAY OF MAY 2024 / 10TH JYAISHTA, 1946
                      WP(C) NO. 8670 OF 2024
PETITIONER:

         GIREESH PANKAJAKSHAN
         AGED 42 YEARS
         S/O PANKJAKSHAN CHEMPANKULAM HOUSE, AYYAPPANCOVIL
         P.O, AYYAPPANCOIL, IDUKKI DISTRICT, PIN - 685507
         BY ADVS.
         N.K.SHYJU
         VISHNU MOHAN
         SAHLA NECHIYIL
         ATHIRA PADMENDHU


RESPONDENT:

         AYYAPPANCOIL SERVICE CO-OPERATIVE BANK LTD NO. 3558,
         M&F BRANCH, MARYKULAM, AYYAPPANCOIL P.O., IDUKKI
         DISTRICT, REPRESENTED BY ITS BRANCH MANAGER,
         PIN - 685507.

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
31.05.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P.(C)No.8670/2024
                               ..2..



               DEVAN RAMACHANDRAN, J.
           =========================
                 W.P.(C)No.8670 of 2024
          ==========================
           Dated this the 31st day of May, 2024

                          JUDGMENT

The limited plea of the petitioner is that the respondent -

Bank be directed to allow him to remit the existing due amount

in the loan account in installments so as to have it regularised.

He submitted that he is constrained to make this request

because of the financial constraints he is facing and hence

being unable to make payment in lump sum.

2. The endorsements on the files of this case indicate

that the petitioner has already taken out notice to the

respondent by speed post.

3. It is rather distressing that the respondent has still

refused to appear before this Court. However, this cannot be a

reason for this Court to refrain from passing appropriate

orders.

4. In the afore circumstances, I allow this writ petition,

leaving liberty to the petitioner to approach the Bank with an

appropriate representation seeking any relief/claim that he

..3..

may make; and if this is done within a period of two weeks

from the date of receipt of a copy of this judgment, the same

shall be considered by the competent Authority of the said

Bank, after affording him an opportunity of being heard, thus

culminating in an appropriate order and necessary action

thereon without any avoidable delay thereafter.

5. Needless to say, until such time as the afore is done

and the resultant order communicated to the petitioner, the

interim order granted by this Court on 08.04.2024 will continue

to be in operation.

I, however, clarify that I have not entered into the merits

of the claims of the petitioner and that they are left to be

decided by the respondent - Bank appropriately.

Sd/-

DEVAN RAMACHANDRAN, JUDGE

ACR

..4..

APPENDIX OF WP(C) 8670/2024

PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE LETTER DATED 14/02/2024 SENT BY THE RESPONDENT TO THE PETITIONER

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter