High Court Kerala High Court

Santha vs General Manager on 21 March, 2007

Kerala High Court
Santha vs General Manager on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9513 of 2005(G)


1. SANTHA, W/O. ANTONY, CHIRAYATH HOUSE,
                      ...  Petitioner
2. SEAKNOWS, S/O. ANTONY, CHIRAYATH HOUSE,
3. BAINUS, S/O. ANTONY, CHIRAYATH HOUSE,

                        Vs



1. GENERAL MANAGER, THRISSUR DISTRICT
                       ...       Respondent

2. ARBITRATOR CUM SPECIAL SALE OFFICER,

3. THE KERALA CO-OPERATIVE TIRBUNAL,

4. DAISY, D/O.ANTONY, CHIRAYATH HOUSE,

5. SINSY, D/O. ANTONY, CHIRAYATH HOUSE,

                For Petitioner  :SRI.K.PRABHAKARAN

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/03/2007

 O R D E R
                                KURIAN JOSEPH, J.

                  --------------------------------------------

                   W.P.(C) NOs. 9513 & 21350 OF 2005

                  --------------------------------------------

                 Dated this the 21st day of March, 2007.


                                    J U D G M E N T

The issue raised in these writ petitions pertains to the steps taken for

recovery of loans availed by the petitioners from the respondent Cooperative

Societies/Banks. Since a scheme for one time settlement is available to the

petitioners, it is for them to approach the concerned society before

31.03.2007 as per the Scheme, in which case, the matter will be duly

considered by the society, if the matter is not already settled. In case the

petitioners request for a statement of accounts, the same shall also be

granted within a week from the date of such request. In order to enable the

petitioners to work out the relief as above, the interim orders passed by this

Court will continue for a period of six months from today, subject to the

petitioners complying with the conditions stipulated under the scheme and

also complying with the directions issued by the respective societies as per

the scheme.

The writ petitions are disposed of as above.

KURIAN JOSEPH, JUDGE.

smp