High Court Kerala High Court

C.K. Sreemathy vs The Shoranur Co-Op. Service Bank … on 2 April, 2007

Kerala High Court
C.K. Sreemathy vs The Shoranur Co-Op. Service Bank … on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11462 of 2005(M)


1. C.K. SREEMATHY, W/O. KUMARAN,
                      ...  Petitioner

                        Vs



1. THE SHORANUR CO-OP. SERVICE BANK LTD.,
                       ...       Respondent

2. THE SPECIAL SALE OFFICER,

3. THE MANAGER, THE SHORANUR CO-OP.

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.E.R.VENKATESWARAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/04/2007

 O R D E R
                                KURIAN JOSEPH, J.

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)NO.11462 OF 2005

                 - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                    Dated this the 2nd day of April 2007


                                      JUDGMENT

Petitioner approached this court with certain grievances

regarding the recovery steps initiated by the first respondent Bank.

It is for the petitioner to approach the Bank, in case there is still any

grievance. In the event of the petitioner approaching the Bank

within a period of one month from today, the grievance of the

petitioner will be considered and the benefit of any scheme

available as on 31-3-2007 will be extended to the petitioner, in view

of the pendency of the writ petition during the scheme period. In

case the petitioner requests for an opportunity to verify the

accounts, the same shall also be granted to him. In order to enable

the petitioner to work out the relief as above, the recovery shall be

deferred for a period of three months, subject to the petitioner

complying with the directions issued by the Bank as per the

Scheme.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE

jes