IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25198 of 2007(Y)
1. V.M.SAVITHRI, AGED 50 YEARS,
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. THE SPECIAL SALE OFFICER,
For Petitioner :SRI.P.R.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :18/08/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 25198 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of August, 2007
JUDGMENT
Petitioner availed a loan which is not repaid. I heard learned
counsel for the petitioner and the learned counsel for the Bank also.
Learned counsel for the petitioner submits that petitioner may be given
some time to pay off the amount. He also prays that petitioner may
be given the benefit of one time settlement scheme which is available
to her.
The writ petition is disposed of as follows:
If the petitioner files a representation before the first respondent
within ten days from today seeking the benefit of any scheme, the first
respondent will consider and take a decision in the matter and
communicate the decision to the petitioner within three weeks from
the date of receipt of the representation. The first respondent will
grant such benefits as the petitioner may be legally entitled to.
Petitioner is granted four months time from today to pay the amount
communicated to the petitioner in the decision of the first respondent.
Proceedings will be kept in abeyance for a period of four months from
today.
(K.M.JOSEPH, JUDGE)
sv