IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34409 of 2006(U)
1. DHARMAN, AGED 40 YEARS,
... Petitioner
Vs
1. ASSISTANT REGISTRAR OF CO-OPERATIVE
... Respondent
2. VARAPUZHA SERVICE CO-OPERATIVE BANK LTD.
For Petitioner :SRI.V.A.PRADEEP KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.34409 of 2006
----------------------------------------------
Dated 1st September, 2008.
J U D G M E N T
The issue raised in the writ petition pertains to the
recovery steps initiated by the respondent bank. In view of the
intervening developments, in case the petitioner has still any
grievance left, he may approach the Bank itself. It is made clear
that in case the petitioner does not cooperate with the Bank in
settling the matter, it will be open to the Bank to proceed with the
recovery. It is further made clear that the benefit of settlement
schemes, if any available presently or during the period when the
writ petition was pending, will also be extended to the petitioner.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
W.P.(C) No.34409 of 2006
———————————————-
J U D G M E N T
Dated 1st September, 2008.