IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15542 of 2008(A)
1. SUBHASH, AGED 48 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA-REPRESENTED BY
... Respondent
2. KERALA STATE FINANCIAL ENTERPRISES LTD.,
3. THE SPECIAL DEPUTY TAHSILDAR (RR),
4. THE NATIONAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.ALAN PAPALI
For Respondent :SRI.T.NAVEEN, SC, K.S.F.E. LTD.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 15542 OF 2008 A
= = =
Dated this the 6th June 2008
J U D G M E N T
Petitioner who was a surety in three chitties is facing recovery
proceedings. According to the petitioner, no amount is due and
therefore he submitted Ext. P3 to the 3rd respondent for a statement
regarding the total amount due in respect of the three chitties to
which he was the surety. In this writ petition what is essentially
sought for by the petitioner is that he should know the exact
amount that is due, he should be issued a statement of accounts.
2. I heard the Standing Counsel appearing on behalf of the 2nd
respondent. He submits that if the petitioner approaches the
Manager of Branch II, Trivandrum, the statement of accounts will be
furnished to the petitioner indicating his liability. In view of this,
directing that it will be open to the petitioner to approach the
Manager of Branch II, Trivandrum, requesting for a copy of the
statement of account, in which case, the same shall be furnished,
this writ petition is disposed of.
W.P.(C) No. 15542 OF 2008
-2-
3. Petitioner also submits that in case if any liability is found
to be due, he should be given the benefit of the one time settlement
scheme. Taking into account the submission, it is directed that it
will be open to the petitioner to approach the concerned officer of
the 2nd respondent for the benefit of one time settlement.
ANTONY DOMINIC
JUDGE
jan/-