High Court Kerala High Court

M.J.Betty vs P.T.Thomas on 23 March, 2009

Kerala High Court
M.J.Betty vs P.T.Thomas on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1691 of 2007(S)


1. M.J.BETTY, AGED 36 YEARS, S/O.JOSEPH,
                      ...  Petitioner
2. M.J.TOMY, PROPRIETOR,
3. M.J.TOMY, MANAGING PARTNER,
4. M.J.BETTY, MUNDADAN HOUSE,

                        Vs



1. P.T.THOMAS, AGE AND FATHERS NAME NOT
                       ...       Respondent

2. V.I.MATHEW,

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/03/2009

 O R D E R
                      ANTONY DOMINIC,J.
                  ---------------------
                    CO(C).No.1691 OF 2007
                ------------------------
              Dated this the 23rd day of March, 2009.

                           JUDGMENT

This contempt petition has been filed on the allegation that,

by again classifying the petitioner’s account as NPA, the

respondents have violated the directions issued by this court in

Annexure-A judgment in WP(c).N.27563/07. A reading of the

judgment shows that appreciating the facts as pleaded, this

court held that the classification of the Petitioner’s account as

NPA was erroneous. After holding so, this court directed that a

Superior Officer of the Bank should examine the case of the

petitioner and consider whether the accounts are liable to be

classified as NPA strictly following the guidelines issued by the

Reserve Bank of India. It was in compliance of the direction that,

after considering the materials available, Annexure-B order was

issued.

2. Even if there is a substance in the contention of the

petitioner that Annexure-B is an illegal order, that is a matter

CO(c).No.769/07 /2/

for the petitioner to agitate in a separate proceedings, which

the petitioner has done in WP(c).No.16689/08. On the

materials produced I am not persuaded to think that any

deliberate violation of the judgment has been committed,

warranting further proceedings.

Contempt petition is closed.




                                    (ANTONY DOMINIC)
                                          JUDGE
vi/

CO(c).No.769/07    /2/