IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22867 of 2006(V)
1. M.MAMMOOTTY, S/O. HASSAN,
... Petitioner
Vs
1. MANAGER/AUTHORISED OFFICER,
... Respondent
2. THE REGIONAL MANAGER,
3. CHAIRMAN,
For Petitioner :SRI.SARVOTHAMAN
For Respondent :SRI.P.K.RAVISANKAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :03/06/2009
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 22867 OF 2006
--------------------------------------------
Dated this the 3rd day of June, 2009
JUDGMENT
Even though there was no stay against recovery proceedings from
this Court, respondents have not proceeded against the petitioner and
recover the arrears. This only shows the lack of earnestness on the part
of the Bank in recovering the arrears. Since petitioner has offered to
pay the amount under OTS scheme, and since amount is not recovered
so far, I direct the first respondent to grant OTS benefit to the petitioner
and allow him to settle the liability under OTS scheme. If OTS scheme
is not in force, petitioner will be granted waiver of penal interest
provided arrears with accured interest are paid in two months from
now.
W.P. is disposed of as above.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2