IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21921 of 2009(I)
1. G.RAVINDRAN NAIR,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SRI.A.C.DEVY
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/08/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 21921 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 5th day of August, 2009
JUDGMENT
The petitioner had availed a loan of Rs. 2.18 lakhs for starting an
‘SSI’ unit in the year 1988. Admittedly, the petitioner could not satisfy
the repayments on time and in view of the default, the respondents
proceeded with the coercive steps, which was sought to be intercepted
praying for the benefit of ‘OTS’.
2. As evident from the records produced by the petitioner himself,
the respondents had extended much indulgence, enabling the
petitioner to discharge the liability offering the benefit of ‘OTS’. As
borne by Ext.P1, the petitioner was directed to have the liability settled
by paying a sum of Rs.7 lakhs on or before 31.8.98. Pursuant to the
repeated representations including Ext.P2, further chances were given
to the petitioner and as per Ext.P3 dated 23.9.95, the petitioner was
directed to deposit the requisite amount as specified therein on or
before 30.10.2005. The period was extended further till the year 2007,
but nothing transpired in positive, which made the outstanding liability
to be mounted up, which as on date is Rs.72.93 lakhs.
3. The learned counsel appearing for the respondents submits
that, though the facility for OTS stands expired, considering the
particular facts and circumstances and the sequence of events, the
WP (C) No. 21921 of 2009
: 2 :
petitioner’s case can be treated as a ‘special case’ and that the
respondents are ready and willing to consider the matter afresh,
provided the petitioner deposits a sum of Rs.10 lakhs within two weeks
and submits an application in this regard.
3. In the above facts and circumstances, the petitioner is directed
to deposit a sum of Rs. 10 lakhs within three weeks, simultaneously
filing a petition for considering the case under ‘OTS’ and on such an
event, the first respondent shall cause the matter to be considered by
the competent authority. The final decision in this regard shall be taken
as expeditiously as possible, at any rate within 3 months. It is also
made clear that, if any tender has been received pursuant to Ext.P11
notification, the same shall be kept in abeyance and all further
proceedings will be subject to the orders to be passed by the
respondents in the application to be preferred by the petitioner for
availing the benefit of ‘OTS’ as stated hereinbefore. If the petitioner
commits any default in satisfying the requirements as above, the
respondents are at liberty to proceed with further steps for realization of
the entire amount in lump sum, from the stage where it stands now.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON, JUDGE
kmd