High Court Kerala High Court

K.Marthandavarma vs Southern Railways on 3 April, 2009

Kerala High Court
K.Marthandavarma vs Southern Railways on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11175 of 2009(N)


1. K.MARTHANDAVARMA, S/O.KERALA VARMA,
                      ...  Petitioner

                        Vs



1. SOUTHERN RAILWAYS, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIVISIONAL PERSONNEL OFFICER,

3. STATION MANAGER, ALAPPUZHA RAILWAY

4. CORPORATION BANK, 29/1307 C,

5. VIJAYA BANK, BROADWAY BRANCH,

6. G.MOHANAN, S/O.GANGADHARAN,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :SRI.N.B.SUNIL NATH,SC, RAILWAYS

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/04/2009

 O R D E R
                     ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.11175 OF 2009
               ------------------------
             Dated this the 3rd day of April, 2009.

                          JUDGMENT

Petitioner submits that he stood as a surety to the 6th

respondent, who retired on 31.3.2009. Since he has

committed defaulted in the matter of repayment of the loan

availed of from the 5th respondent, he has filed ExtP4 before

the 2nd respondent requesting to withhold the amount

equivalent to the amount in default. This request is pending.

In this writ petition what he seeks is a direction to the 2nd

respondent to consider and pass orders Ext.P4.

Taking into account the grievance of the petitioner, the

writ petition is disposed of directing the 2nd respondent to

consider and pass orders on Ext.P4, as expeditiously as

possible on the production of a copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/