IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31676 of 2009(D)
1. TAXI DRIVERS CO-OPERATIVE SOCIETY LTD.,
... Petitioner
Vs
1. THE CHIEF MANAGER, KERALA FINANCIAL
... Respondent
2. THE DISTRICT MANAGER, KERALA FINANCIAL
3. MANAGING DIRECTOR, KERALA FINANCIAL
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.A.A.ABUL HASSAN, SC, KFC
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :07/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 31676 OF 2009
.........................................................................
Dated this the 7th January , 2010
J U D G M E N T
The petitioner has approached this Court seeking for a
direction to the respondents to grant the benefit of ‘OTS’ and
settle the loan account on remitting Rs.10 lakhs in respect of
the loan transactions
2. The factual position is such that a loan of Rs.17.4. lakhs
was availed by the petitioner from the respondents in the year
2001, but was not much interested to have it repaid on time,
under which circumstance, the amount due to the respondent
Bank got mounted up. In the meanwhile, the bus purchased by
the petitioner utilizing the loan amount also happened to be
seized and sold, realizing a sum of Rs 10 lakhs and the same was
given credit to, as pointed out by the learned Counsel for the
respondent, with specific reference to the statement filed in the
matter. The learned counsel further submits that as on
W.P.(C) No. 31676 OF 2009
2
31.10.2009, the outstanding liability crossed Rs.29 lakhs with
further interest and cost, as still due. It is also brought to the
notice of this Court, referring to the contents of paragraph No.6
of the statement, that the revised offer made by the petitioner to
have the benefit of OTS was 17.5 lakhs (as put forth on
08.09.2009), whereupon, the Branch office conveyed it to the
petitioner that the case could be forwarded to the Head Office
only if the petitioner agreed to satisfy a minimum sum of Rs.
23.56 lakhs. It is also stated therein that the petitioner did not
choose to respond to the letter dated 14.09.2009. It has been
further stated that the respondent Corporation is ready and
willing to settle the account even at this stage, if the petitioner
approaches the Corporation with a ‘reasonable offer’ within the
approved norms under the Compromise Settlement Scheme.
3. In response to the letter dated 14.09.2009, the
petitioner has made a revised offer to an extent of ‘Rs.12 lakhs’,
which is an instance of abusing the process and the steps taken
by the respondents, submits the learned Counsel for the
respondents, with specific reference to the earlier proposal as
W.P.(C) No. 31676 OF 2009
3
revised and offered by the petitioner Society on 08.09.2009
agreeing to pay a sum of Rs. 17.5 lakhs.
4. In view of the above undisputed facts and figures, this
Court does not find it necessary to invoke the discretionary
jurisdiction under Article 226 of the Constitution of India, so as
to extend any relief to the petitioner .
The Writ Petition fails, interference is declined and it is
dismissed accordingly. It is made clear that this will not bar the
way of the petitioner in approaching the respondents for
appropriate reliefs, to the extent they are agreeable.
P.R. RAMACHANDRA MENON,
JUDGE.
lk