IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38844 of 2003(Y)
1. ANTONY XAVIER D'CRUZ,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. DEBT RECOVERY TRIBUNAL, ERNAKULAM,
3. RECOVERY OFFICER, DEBT RECOVERY
4. DENA BANK,A BODY CORPORATE,CONSTITUED &
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.D.SAJEEV
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :20/06/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.38844 of 2003
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 20th June, 2007
JUDGMENT
This Writ Petition is remaining defective on the reason that
service not complete. But I find that it is only the petitioner and the
4th respondent-Bank who are concerned really with the matter
involved.
2. Heard counsel for the petitioner and the counsel for the 4th
respondent-Bank.
3. Having considered the Writ Petition and having heard the
submissions, I am of the view that the only relief which can be
aspired for by the petitioner is relief No.1. Accordingly, the Writ
Petition will stand disposed of directing the 4th respondent-Bank to
consider Ext.P19 One Time Settlement proposal submitted by the
petitioner (if not already disposed of) and take a fair and just decision
on that application. If the petitioner is desirous of a personal hearing,
the same will be allowed by the Bank. The decision at any rate will be
taken on the application within three months of receiving copy of this
judgment.
srd PIUS C.KURIAKOSE, JUDGE
W.P.C.No. - 2 -