High Court Kerala High Court

K.Narayanan vs The Branch Manager on 2 April, 2007

Kerala High Court
K.Narayanan vs The Branch Manager on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9046 of 2005(B)


1. K.NARAYANAN, SON OF KESAVAN,
                      ...  Petitioner

                        Vs



1. THE BRANCH MANAGER,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  :SRI.M.M.MONAYE

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/04/2007

 O R D E R
                                 KURIAN JOSEPH, J.

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

                          W.P.(C) Nos.9046 of 2005

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

                              Dated 2nd April,  2007.

                                   J U D G M E N T

Petitioner approached this court with certain grievances

regarding the recovery steps initiated by the first respondent Bank. It

is for the petitioner to approach the Bank, in case there is still any

grievance. In the event of the petitioner approaching the Bank within a

period of one month from today, the grievance of the petitioner will be

considered and the benefit of any scheme available as on 31-3-2007

will be extended to the petitioner, in view of the pendency of the writ

petition during the scheme period. In case the petitioner requests for

an opportunity to verify the accounts, the same shall also be granted to

him. In order to enable the petitioner to work out the relief as above,

the recovery shall be deferred for a period of three months, subject to

the petitioner complying with the directions issued by the Bank as per

the Scheme.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 2nd April, 2007.