High Court Kerala High Court

A.Harish Kumar vs Paravoor Urban Service … on 24 January, 2007

Kerala High Court
A.Harish Kumar vs Paravoor Urban Service … on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18310 of 2005(D)


1. A.HARISH KUMAR, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. PARAVOOR URBAN SERVICE CO-OPERATIVE
                       ...       Respondent

2. SPECIAL SALE OFFICER,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :SRI.S.ABHILASH

The Hon'ble MR. Justice J.M.JAMES

 Dated :24/01/2007

 O R D E R
                                 J.M.JAMES, J.

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

                      W.P.(C) No.  18310  of   2005 (D)

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

                   Dated this the 24th day of January, 2007


                                J U D G M E N T

The writ petitioner is a defaulter. He is before this

Court, praying that an one time settlement may be extended to

him. But, it is submitted that there is no such one time

settlement scheme applicable to Urban Co-operative Banks. The

counsel for the writ petitioner, therefore submits that, whatever

benefits available, including the deduction in the rate of interest,

penal interest and other such deductions, allowed by the Urban

Co-operative Banks, may be granted.

2. In the above facts situation, I direct the writ

petitioner to approach the first respondent, with a

representation, in which event, the first respondent shall hear

the writ petitioner and dispose of the same, granting the benefits

that are available, as is prevalent, according to the provisions of

the law. This shall be done within one month from the date of

receipt of the representation.

W.P.(C) No.18310/2005 (D)

2

3. There shall be no coercive steps against the writ

petitioner, till a final decision is taken on the representation of

the writ petitioner.

The writ petition is closed as above.

(J.M.JAMES)

Judge

ms