High Court Kerala High Court

Chandran Achari vs Kerala Financial Corporation on 14 July, 2009

Kerala High Court
Chandran Achari vs Kerala Financial Corporation on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18972 of 2009(N)


1. CHANDRAN ACHARI, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA FINANCIAL CORPORATION,
                       ...       Respondent

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/07/2009

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).18972/2009
                        --------------------
             Dated this the 14th day of July, 2009

                        JUDGMENT

Petitioner was sanctioned a loan of Rs.1,20,000/- for

starting a furniture manufacturing unit. The property

belonging to the petitioner was mortgaged as well. A lesser

amount was disbursed to the petitioner. Repayment of that

was defaulted. Petitioner applied for One Time Settlement

scheme. He was given the benefit of the Scheme and was

directed to pay an amount of Rs.1,60,000/- as balance

amount. The petitioner has sought for an extension of time

to pay the amount fixed under the OTS Scheme. Learned

Standing Counsel, on instructions, submits that the

Corporation will accept the amount fixed under the OTS

Scheme provided the petitioner pays the amount on or

before 30.9.2009 in lump or in instalments with interest for

the period from 30.6.2009 till the date of payment.

Submission is recorded. Writ petition is accordingly

disposed of.

V.GIRI,
Judge

mrcs