High Court Kerala High Court

P.S.Mathew vs The Zonal Manager on 6 January, 2008

Kerala High Court
P.S.Mathew vs The Zonal Manager on 6 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37854 of 2008(F)


1. P.S.MATHEW, S/O.SAMUEL,
                      ...  Petitioner

                        Vs



1. THE ZONAL MANAGER,
                       ...       Respondent

2. THE REGIONAL MANAGER

3. THE BRANCH MANAGER

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  :SRI.M.M.SAYED MUHAMMED, SC, KFC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/01/2008

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                W.P.(C).No. 37854 OF 2008
              ------------------------
            Dated this the 6th day of January, 2009.

                         JUDGMENT

Petitioner being the proprietor of Greenland Hill

Resorts, Kuttikanam, had availed of financial assistance

from the respondent Corporation. Defaults were committed

and thereafter the petitioner made Ext.P6 proposal for

settling the liability, by availing the benefit of One Time

Settlement Scheme announced by the KFC. In this writ

petition, the complaint is regarding the delay on the part of

the KFC in passing final order on Ext.P6 proposal made by

him.

2. The Standing counsel on instructions submits that

Ext.P6 was received and the Zonal Committee has already

recommended the proposal. It is also stated that the matter

is now pending consideration of the Head Office of the KFC.

Taking into account the pendency of the matter before the

WP(c).No.37854/08 /2/

Head Office of the KFC, it is ordered that the matter shall be

finally decided, as expeditiously as possible and at any rate

within 4 weeks from the date of receipt of a copy of the

judgment.

Writ Petition is disposed of as above.




                                (ANTONY DOMINIC)
                                        JUDGE
vi/

WP(c).No.37854/08    /2/