IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8387 of 2005(W)
1. ABDUL AZIZ, S/O.AHAMMED HAJI,
... Petitioner
Vs
1. THE GOVERNMENT OF KERALA,
... Respondent
2. THE REGISTRAR, CO-OPERATIVE SOCIETIES,
3. THE JOINT REGISTRAR, KANNUR.
4. THE ASSISTANT REGISTRAR, (GENERAL),
5. THE SECRETARY, MORAYA CO-OPERATIVE
For Petitioner :SRI.P.P.NIYAS
For Respondent : No Appearance
The Hon'ble MR. Justice J.M.JAMES
Dated :15/12/2006
O R D E R
J.M.JAMES, J.
- - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 8387 of 2005 (W)
- - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of December, 2006
J U D G M E N T
The prayer of the writ petitioner is for availing
the facilities and benefits of one time settlement scheme. There
is no objection to this prayer by the respondents, despite the fact
that the writ petitioner availed two loans from two banks.
2. When this writ petition came up for
consideration, the learned counsel for the writ petitioner
submits that he may be given an one time settlement facility and
the benefits under the scheme, being extended to the writ
petitioner with respect to the dues outstanding against him with
the fifth respondent Moraya Co-operative Society Bank Ltd.,
Anchalumpeedika.
3. I heard the counsel for the writ petitioner as
well as the Senior Government Pleader.
4. In the above facts situation, I direct the writ
petitioner to approach the fifth respondent with a representation
for an one time settlement scheme, within one week from today
W.P.(C) No.8387/2005 (W)
2
and, on receipt of such representation, the fifth respondent shall
consider the request for the one time settlement and dispose of
the same, on merit, within three weeks thereof, after hearing the
writ petitioner.
4. There shall be no coercive action against the
writ petitioner, by the fifth respondent, till the disposal of the
representation that will be filed by the writ petitioner before the
bank, as directed herein.
The writ petition is closed as above.
(J.M.JAMES)
Judge
ms