IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21438 of 2006(B)
1. K.KRISHNA DAS, S/O.KRISHNANKUTTY,
... Petitioner
Vs
1. THE DEPUTY GENERAL MANAGER,
... Respondent
2. THE BRANCH MANAGER,
3. THE ASSISTANT DIRECTOR OF AGRICULTURE,
4. VANIAMKULAM GRAMA PANCHAYAT,
5. THE TAHSILDAR (RR),
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice R.BHASKARAN (RETD.JUDGE)
Dated :21/03/2007
O R D E R
JUSTICE V. BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
JUSTICE R.BHASKARAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
—————————
W.P.(C) 21438 OF 2006
————————–
Dated this the 21st day of March, 2007
A W A R D
Petitioner, Sri.K.Krishna Das, the Branch Manger, State
Bank of India, Vaniamkulam, Sri. Chandran and Sri. Lijo Jose of
the revenue department representing Tahsildar, Ottappalam are
present and heard.
The dispute in the above writ petition relates to a loan
taken by the petitioner Sri. Krishna Das from SBI, Vaniamkulam
for agricultural purposes. The petitioner defaulted payment and
revenue recovery proceedings have been initiated for recovery of
Rs. 4,49,638/-(Rs. Four lakh fourty nine thousand six hundred
and thirty eight only) inclusive of interest @7.35% p.a.
The petitioner submits that he finds it difficult to pay the
entire loan. He is prepared to pay Rs.50,000/- (Rs. Fifty
thousand only) within one month to show his bonafides. He will
also make a representation to the SBI, Vaniamkulam stating that
he is prepared to pay an amount of Rs. 3,00,000/- (inclusive of
Rs.50,000/-) in full and final settlement of all claims and that in
WPC.No.21438/2006 2
instalments. The petitioner will make a written representation to
the above effect to the authorities who will place the matter for
final decision before the competent authority. This is agreed and
therefore if the petitioner deposits Rs.50,000/- (Rs. fifty
thousand) within one month from today, the revenue recovery
proceedings initiated will stand stayed for three months, during
which time the representation made by the petitioner will be
considered by the bank authorities and appropriate orders
passed. The amount will be deposited with the SBI,
Vaniamkulam and the bank will inform the Tahsildar, Ottappalam
regarding payment.
The writ petition is settled as above.
Hand over a copy to the Tahsildar also.
JUSTICE V.BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
JUSTICE R.BHASKARAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps