IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 275 of 2010(H)
1. V.SURENDRAN, VARUVILA PUTHEN VEEDU,
... Petitioner
Vs
1. KERALA STATE BACKWARD CLASS DEVELOPMENT
... Respondent
2. THE DISTRICT MANAGER,
For Petitioner :SRI.S.M.PREM
For Respondent :SRI.C.E.UNNIKRISHNAN,SC,K.S.B.C.DEVP.CO
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/01/2010
O R D E R
P.R.RAMACHANDRA MENON, J
-----------------------------
W.P(C) No. 275 of 2010-H
------------------------------
Dated this the 6th day of January, 2010.
J U D G M E N T
The petitioner had availed a loan of Rs.1,75,000/- from the
first respondent Corporation on 28.8.1998 for renovation of his
residential building. However, the due amount could not be re-paid
on time, which made the petitioner a defaulter, leading to coercive
steps initiated by the respondents and this forms the subject matter
of challenge in this Writ Petition.
2. The learned counsel for the petitioner submits that the
petitioner has already approached the respondents by filing Ext.P2
representation for granting the benefit of ‘One Time Settlement’ and
that the same is still pending. The learned Standing Counsel
appearing for the respondents submits, on instructions, that the
scheme of One Time Settlement has been extended till the end of
this month and that the actual liability of the petitioner as on date
exceeds Rs.4,50,000/-. The learned counsel also submits that the
respondents are very much ready and willing to consider Ext.P2
W.P(C) No. 275 of 2010-H 2
representation submitted in this regard.
In the above facts and circumstances, the respondents are
directed to consider Ext.P2 representation preferred by the
petitioner and pass appropriate orders thereon in accordance with
law, after giving an opportunity of hearing to the petitioner, as
expeditiously as possible, at any rate within two months from the
date of receipt of the copy of this judgment. Subject to the above,
the coercive proceedings pursuant to Ext.P1 shall be kept in
abeyance, for the time being.
The Writ Petition is disposed of accordingly.
Sd/-
P.R.RAMACHANDRA MENON
JUDGE
//True Copy//
P.A to Judge
ab