IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11225 of 2008(J)
1. K.K.SUTHAN,KALLIMBIL HOUSE,KOLANI P.O,
... Petitioner
Vs
1. THE BRANCH MANAGER,KERALA FINANCIAL
... Respondent
For Petitioner :SRI.UNNIKRISHNAN.V.ALAPATT
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/04/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 11225 OF 2008 J
====================
Dated this the 2nd day of April, 2008
J U D G M E N T
Petitioner was a defaulter to the respondents, who had applied for
the benefit of One Time Settlement Scheme. The benefit was granted and
time for payment was also specified. In this writ petition, what is sought
for is enlargement of time for settling the liability in terms of the OTS
scheme. This certainly is a matter of contract and has to be decided
primarily by the parties to the contract. In view of this, it is necessary that
the petitioner should move the 2nd respondent himself.
Therefore, this writ petition is disposed of directing that it will be
open to the petitioner to move the 2nd respondent for seeking enlargement
of time and if such a representation is made, the 2nd respondent shall
consider the same and pass orders thereon within two weeks thereafter.
Petitioner may file a representation enclosing a copy of this judgment for
compliance.
ANTONY DOMINIC,JUDGE.
Rp