IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32678 of 2003(M)
1. P.P.AHAMMEDKUTTY, 'POYYAKKAN
... Petitioner
Vs
1. THE UNDER SECRETARY TO GOVERNMENT
... Respondent
2. THE SECRETARY, KANNUR PRIMARY
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.32678 of 2003
----------------------------------------------
Dated 27th July, 2007.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding implementation of One Time Settlement
Scheme. It is submitted that in view of the recent Circular
No.59/06 dated 30.11.2006 and other circulars, the benefit of the
Scheme is to be given to the petitioner. In case the petitioner has
still any grievance left, he may approach the Bank, in which case,
the matter will be duly considered by the said authority with
notice to the petitioner and appropriate action for extending the
eligible benefits to the petitioner shall be taken within another
three months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 2003
———————————————-
J U D G M E N T
Dated 7th June, 2007.