IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 15.02.2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.2514 of 2010 A.Settu ... Petitioner Versus 1.The Registrar of Co-Operative Societies N.V.N.Maaligai Kilpauk Chennai- 600 010 2.The Joint Registrar of Co-operative Societies Ramakrishna Road Salem 3.Sankari Co-operative Primary Agricultural and Rural Development Bank Rep.by its Special Officer Sankari Salem District ... Respondents Prayer: This petition has been filed seeking for a writ of Mandamus, to direct the respondents,to grant six months time to the petitioner to pay the sum of Rs.6,53,113/- in the loan No.382 by considering and passing orders on the Representation of the petitioner dated 05.02.2010. For Petitioner : Mr.K.Selvaraj For Respondents : Mr.S.Sivashanmugam Government Advocate. O R D E R
This Petition has been filed praying for a Writ Of Mandamus, to direct the respondents, to grant six months time to the petitioner, to pay a sum of Rs.6,53,113/- respect of loan No.382.
2. At this stage of the hearing of the Writ Petition, the learned counsel appearing on behalf of the petitioner has submitted that the entire amount of Rs.6,53,113/-, due to the third respondent bank, would be paid by the petitioner, along with the interest, that would have accrued on the said sum, till the date of the payment of the amount by the petitioner, within a period of six weeks from today. The learned counsel for the petitioner had further submitted that he would not seek further time for the payment of said amount due to the third respondent.
3.The learned counsel appearing on behalf of the respondents has no objection, for this Court granting six weeks time to the petitioner, to pay the entire amount of Rs.6,53,113/-, along with interest accrued thereon, till the date of its payment.
4. In view of the submissions made by the learned counsels appearing on behalf of the parties concerned, the petitioner is directed to pay a sum of Rs.6,53,113/-, to the third respondent, along with the interest accrued thereon, till the payment of the said amount, within a period of six weeks from today, failing which it would be open to the respondents to take appropriate action against the petitioner, in accordance with law.
This Writ Petition is ordered accordingly. No costs.
Index:Yes/No 15.02.2010
Internet:Yes/No
arr
Note:Issue order copy on 17.02.2010
To
1.The Registrar of Co-Operative Societies
N.V.N.Maaligai
Kilpauk
Chennai- 600 010
2.The Joint Registrar of Co-operative Societies
Ramakrishna Road
Salem
3.Sankari Co-operative Primary Agricultural and
Rural Development Bank
Rep.by its Special Officer
Sankari
Salem District
M.JAICHANDREN,J
arr
Writ Petition No.2514 of 2010
15.02.2010