IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32980 of 2009(N)
1. B.VIDYADHARAN, SANTHI,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. ADMINISTRATIVE OFFICER,
3. GENERAL MANAGER,
4. THE MANAGER,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/11/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN , J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 32980 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of November, 2009
J U D G M E N T
The petitioner retired from KSRTC. He has to repay
the debt due to the Kollam District Co-operative Bank. The
Bank has offered the benefit of OTS Scheme which he can avail
by the end of this month. Accordingly, it is ordered that
KSRTC will pay the DCRG and CVP due to the petitioner within
a period of three weeks from the date of receipt of a copy of
this judgment. The Creditor, Kollam District Co-operative Bank
will consider the request of the petitioner to make the payment
of such amounts and close the account under One Time
Settlement Scheme, provided, the petitioner pays the
remaining amount before the date fixed by the Bank in Ext.P5.
Writ Petition ordered accordingly. Issue the copy of the
judgment today itself.
Sd/-
( THOTTATHIL B RADHAKRISHNAN, JUDGE)
//True copy//
P.A. to Judge
jma