IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10190 of 2005(K)
1. P.CHITHARANJAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. THE SECRETARY,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :SRI.B.S.SWATHI KUMAR, SPL.GP (CO.OP)
The Hon'ble MR. Justice J.M.JAMES
Dated :05/12/2006
O R D E R
J.M.JAMES, J.
-------------------
W.P.(C). 10190/2005
--------------------
Dated this the 5th day of December, 2006
JUDGMENT
The writ petitioner had availed a loan from the
third respondent, bank, and defaulted the payment.
Because of the default in re-paying the loan amount, the
bank proceeded against the writ petitioner informing him
that the property would be brought to sale, as an amount
of Rs.1,57,607/- as on 22.2.2005, is due to the bank.
2. I heard the learned counsel for the third
respondent, bank, as well as the counsel for the writ
petitioner. The learned counsel for the writ petitioner
submits that the petitioner is prepared to have an One
Time Settlement and remit the amount accordingly.
3. In view of the above facts, I direct the writ
petitioner to approach the third respondent, bank, with a
representation, requesting for an One Time Settlement,
within ten days from today. The third respondent shall
hear the petitioner and dispose of the said representation
W.P.(C).10190/2005
2
on merit, granting him One Time Settlement scheme, as
per Circular No.27/2006 dated 29.6.2006, which is valid
upto 31.12.2006.
4. Till a decision is taken on the representation,
that would be filed by the petitioner, all further
proceedings, initiated on the properties pledged with
the bank for the loan availed, shall stand stayed.
The writ petition is disposed of as above.
J.M.JAMES
JUDGE
mrcs