IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 235 of 2007(D)
1. THE NILESWAR SERVICE CO-OPERATIVE
... Petitioner
Vs
1. L.B.BEEFATHUMMA, KOTTAPPURAM,
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.V.G.ARUN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.THANKAPPAN
Dated :16/03/2007
O R D E R
K. THANKAPPAN, J.
--------------------------------------
R.P.NO.235 OF 2007
in
W.P.(C).NO.35526 OF 2005-D
---------------------------
Dated this the 16th day of March, 2007.
O R D E R
This is an application for review of the judgment of this
Court in W.P.(C).No.35526/2005. By the above judgment,
this Court directed the 1st respondent in the writ
petition/petitioner herein to consider Ext.P2 application
filed by the writ petitioner and pass appropriate orders
thereon and if the petitioner is found eligible for one time
settlement or any other benefit, that shall be considered.
2. The revision is sought on the ground that the defaulter
had already paid all the dues to the Bank and he requested to
re-convey the property and the Bank is also willing for that.
But, for that purpose, the review of the order is not alerted.
Even if the review petitioner Bank wants to re-convey the
property, the Bank can move this Court under Article 226 of
the Constitution of India by filing a writ petition for that
purpose, provided that there is no provision in the Act and
R.P.NO.235/2007 2
Rules for the purpose sought.
With the above observations, the review petition stands
dismissed.
K. THANKAPPAN, JUDGE.
cl