High Court Kerala High Court

Manoj P.John vs The Kerala Financial Corporation on 26 February, 2008

Kerala High Court
Manoj P.John vs The Kerala Financial Corporation on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5683 of 2007(B)


1. MANOJ P.JOHN,
                      ...  Petitioner
2. ALEYAMMA ABRAHAM (CO-OBLIGENT),
3. ALEYAMMA JOHN,

                        Vs



1. THE KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/02/2008

 O R D E R
                            ANTONY DOMINIC, J.

                          ===============

                      W.P.(C) NO. 5683 OF 2007 B

                     ====================


             Dated this the 26th day of February, 2008


                                J U D G M E N T

In this writ petition, the petitioners are attempting to get

their liability to the KFC liquidated by availing of the benefit of

One Time Settlement Scheme. The contention now raised by the

KFC is mainly that petitioners have not made a concrete proposal

so far and that the offers that were made earlier were not

acceptable to them. To this, the petitioners offer that a concrete

proposal will be made by the petitioners in order to avail of the

benefit of the present OTS scheme which is in vogue and that

they will make such an offer within one week from today.

2. Taking into account the submission made by both

sides, I direct that if the petitioners are so advised, they may

make an offer as stated above to the 2nd respondent, at any rate,

within one week from today. If such an offer is received from the

petitioners for availing of the benefit of OTS scheme, the same

WPC 5683/07

:2 :

shall be considered by the respondents and a decision shall be

taken.

3. It is directed that if the petitioners make an offer as

stated above, until final orders are passed in the offer so made,

the interim order passed by this court dated 1/3/07 will remain in

force.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp