High Court Kerala High Court

K.K.Pushpan vs Authorised Officer(Under … on 26 September, 2008

Kerala High Court
K.K.Pushpan vs Authorised Officer(Under … on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28433 of 2008(I)


1. K.K.PUSHPAN,
                      ...  Petitioner

                        Vs



1. AUTHORISED OFFICER(UNDER SECURITISATION
                       ...       Respondent

2. KOTTAYAM DISTRICT CO.OP.BANK LTD.

3. BRANCH MANAGER,

4. JOINT REGISTRAR OF CO.OP.SOCIETIES

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/09/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.
     ------------------------------------------------------------------------
                 W.P.(C) NO.28433 OF 2008 (I)
     ------------------------------------------------------------------------
        Dated this the 26th day of September, 2008

                           J U D G M E N T

The learned counsel for respondents 1 to 3 has

submitted that his client agrees to regularise the transaction

provided the petitioner remits the entire accrued amounts

including the interest and also expenditure, within a reasonable

time, as may be advised by the third respondent Branch

Manager. Recording this submission, which is a fair suggestion,

the petitioner cannot aspire for anything better. Accordingly, this

writ petition is ordered directing that the petitioner will appear

before the third respondent at the earliest and have the

transactions regularised. To aid such process, distress action will

stand deferred for a period of three months.

Sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

skr/27/9

// True copy //

P.A. to Judge.