IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26739 of 2009(J)
1. RADHAKRISHNAN, S/O.KOLAPPA PILLAI,
... Petitioner
Vs
1. THE CHAIRMAN & MANAGING DIRECTOR
... Respondent
2. THE MANAGER, IIIRD BRANCH,
For Petitioner :SRI.R.SUNIL KUMAR
For Respondent :SRI.ASOK M.CHERIYAN, SC, K.S.F.E. LTD.
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/11/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No. 26739 of 2009 – J
—————————————-
Dated 26th November, 2009
Judgment
The petitioner’s son Sri.Viswanathan had subscribed to a
chitty conducted by the Kerala State Financial Enterprises
Limited. The petitioner’s son who was a prized subscriber of
the chitty had obtained payment on furnishing bank guarantee.
He defaulted in payment of the future instalments. The bank
guarantee was invoked and the money covered by the bank
guarantee was realised. The petitioner thereupon sent Ext.P3
letter to the Chairman and Managing Director of Kerala State
Financial Enterprises Limited wherein he requested the
Chairman and Managing Director to return back the excess
amount collected by the Branch Manager at Alappuzha. This
writ petitioner is filed seeking a direction to the Chairman and
Managing Director of Kerala State Financial Enterprises Limited
to consider Ext.P3 and pass orders thereon.
The learned standing counsel appearing for the
respondent has filed a statement which virtually amounts to a
W.P.(C) No.26739/2009 2
reply to Ext.P3. However, since the petitioner wants a letter in
reply directly from the Chairman and Managing Director, I
dispose of this writ petition with a direction to the Chairman
and Managing Director, Kerala State Financial Enterprises
Limited, Thrissur to pass orders on the request made by the
petitioner in Ext.P3 expeditiously and in any event within one
month from the date of receipt of a certified copy of this
judgment.
P.N.RAVINDRAN
Judge
vaa