IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4851 of 2010(F)
1. MR. BALAKRISHNAN,
... Petitioner
Vs
1. CHAVAKKAD TALUK,
... Respondent
2. THE SECRETARY,
3. JOINT REGISTRAR,
For Petitioner :SRI.M.R.DHANIL
For Respondent :SRI.N.J.JOHNSON
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :10/12/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.4851 OF 2010
--------------------------------------------
Dated this the 10th day of December, 2010
JUDGMENT
The petitioner along with his mother had availed a housing loan of
Rs.95,000/- from the first respondent-society. The default in repayment of
instalments towards the said loan account constrained the first respondent-
society to resort to arbitration proceedings. During the pendency of the
arbitration proceedings, petitioner’s mother passed away. Ultimately, for
the purpose of recovering the amount due towards the said loan account,
the first respondent-society issued demand notice to the petitioner. On
obtaining such demand notice, the petitioner has submitted Exts.P8 and P9
representations before the first respondent-society.
2. When this matter is taken up for consideration, the learned
counsel for the petitioner submitted that the petitioner would confine his
prayer to one for a direction to the second respondent to consider Ext.P9 in
terms of the relevant circular referred to thereunder. The learned standing
counsel for the second respondent submitted that the second respondent
would consider Ext.P9 in terms of circular referred thereunder. This is
W.P.(C) NO.4851/2010 2
recorded. Accordingly, there will be a direction to the second respondent
to consider the claim of the petitioner raised as per Ext.P9 representation
in the light of the circular referred thereunder. This shall be done
expeditiously, at any rate, within a period of one month from the date of
receipt of a copy of this judgment.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.4851/2010 3
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010