High Court Kerala High Court

The Kaviyoor Service … vs K.R.Sadasivan on 2 February, 2009

Kerala High Court
The Kaviyoor Service … vs K.R.Sadasivan on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 178 of 2007()


1. THE KAVIYOOR SERVICE CO-OPERATIVE BANK
                      ...  Petitioner

                        Vs



1. K.R.SADASIVAN, MEMBER NO.2456,
                       ...       Respondent

2. AJESH KUMAR, MEMBER NO.5850,

3. K.R.RADHAMMA, MAMBER NO.969,

4. ROSHINI AJESH, MEMBER NO.6838,

5. THE REGISTRAR OF CO-OPERATIVE

6. THE JOINT REGISTRAR (GENERAL),

7. THE SALE OFFICER,

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/02/2009

 O R D E R
                        K.BALAKRISHNAN NAIR &

                            P.N.RAVINDRAN, JJ.

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

                          W.A. NO. 178 OF 2007-C

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

                         Dated 2nd February, 2009.

                                 JUDGMENT

Balakrishnan Nair, J.

The appellant was the 3rd respondent in the Writ Petition.

Respondents 1 to 4 were the writ petitioners. All of them have availed loans

from the appellant Bank. Since they defaulted to pay the amounts due to the

Bank in time, the Bank moved and obtained Ext.P1 series awards against

them. When coercive steps were taken, respondents 1 to 4 moved the

Bank, claiming the benefit of one-time settlement scheme in force at the

relevant time. According to the appellant Bank, the said repondents were

granted the benefit pursuant to the representations filed by them, copies of

which are produced as Exts.R3(a) to R3(d) in the writ petition. But, they

failed to remit the amounts due to the Bank in time. So, the said offer of

settlement as per the one-time settlement scheme lapsed.

2. The respondents 1 to 4 claimed the benefit of Exts.P2,P3 and P12

circulars issued by the Registrar of Co-operative Societies. The learned

WA 178/2007 2

Single Judge allowed the Writ Petition and directed the appellant to grant

the benefit of those three circulars. This appeal is filed, mainly, challenging

the direction to grant the benefit of Exts.P2 and P3 circulars, for the reason

that the said schemes expired long ago. The respondents 1 to 4 are not

entitled to get the benefit of those schemes, which have already expired, it

is submitted.

3. We heard the learned Government Pleader for the official

respondents also. We find considerable force in the submission of the Bank.

If the Bank does not extend the benefit of an existing scheme for one-time

settlement, the loanees concerned may have a grievance. In this case, their

prayer was to extend the benefit of two schemes, which have already

expired. Therefore, the judgment of the learned Single Judge to the extent

it directs the Bank to extend the benefit of Exts.P2 and P3 circulars to

respondents 1 to 4 is set aside.

The Writ Appeal is allowed as above.

K.BALAKRISHNAN NAIR, JUDGE.

P.N.RAVINDRAN, JUDGE.

nm/