IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14120 of 2006(E)
1. K. SUDHAKARAN, S/O. KRISHNAN,
... Petitioner
2. BINDHU W/O. K. SUDHAKARAN,
Vs
1. SHORANUR CO-OPERATIVE URBAN BANK LTD.,
... Respondent
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.14120 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
Petitioner approached this court with certain grievances
regarding the recovery steps initiated by the first respondent
Bank. It is for the petitioner to approach the Bank, in case there
is still any grievance. In the event of the petitioner approaching
the Bank within a period of one month from today, the grievance
of the petitioner will be considered and the benefit of any
scheme available as on 31-3-2007 will be extended to the
petitioner, in view of the pendency of the writ petition during the
scheme period. In case the petitioner requests for an
opportunity to verify the accounts, the same shall also be
granted to him. In order to enable the petitioner to work out the
relief as above, the recovery shall be deferred for a period of
three months, subject to the petitioner complying with the
directions issued by the Bank as per the Scheme.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE
jes