High Court Kerala High Court

C.G.Prasannan vs The State Of Kerala on 13 September, 2006

Kerala High Court
C.G.Prasannan vs The State Of Kerala on 13 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22400 of 2006(N)


1. C.G.PRASANNAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE ASST. REGISTRAR,

3. THANKI SERVICE CO-OPERATIVE BANK LTD.

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :13/09/2006

 O R D E R
                               K.THANKAPPAN, J.
                           ------------------------------------
                           W.P.(C)NO. 22400 OF 2006
                           ------------------------------------


                   Dated this the 13th day of September, 2006


                                     JUDGMENT

The petitioner had availed of a loan of Rs.50,000/- from the third

respondent – Bank. The grievance of the petitioner is that inspite of the

moratorium declared by the State Government against recovery of

agricultural debt, the Bank is proceeding against the sureties. The

petitioner submits that he had filed Ext.P2 representation before the third

respondent seeking further time to repay the loan amount and requesting

the Bank to proceed against his immovable property instead of proceeding

against the sureties. The petitioner further submits that the second

respondent – Assistant Registrar passed Ext.P5 order directing the Bank

not to start recovery proceedings against the petitioner or the sureties and

that inspite of Ext.P5, the Bank is proceeding against the sureties.

2. Heard the learned counsel appearing for the petitioner as well as

the learned counsel for the third respondent. Learned counsel for the third

respondent submits that since one of the sureties is due to retire, only a

W.P.(C)NO.22400/2006 2

small amount is ordered to be recovered from the said surety and the Bank

is proposing to proceed against the petitioner and the other surety.

Whatever may be the action proposed to be taken by the Bank, it is only

proper for the Bank to consider Ext.P2 representation in the light of Ext.P5

order and any other clarification. Ordered accordingly. It is made clear

that till a decision is taken on Ext.P2, the Bank shall not proceed against

the petitioner or the sureties provided the petitioner remits an amount of

Rs.15,000/- within one month from today, failing which the Bank can

proceed against the petitioner, his property or the sureties.

The Writ Petition is disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/

W.P.(C)NO.22400/2006 3