High Court Kerala High Court

B.Vidyadharan vs Kerala State Road Transport … on 26 November, 2009

Kerala High Court
B.Vidyadharan vs Kerala State Road Transport … on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32980 of 2009(N)


1. B.VIDYADHARAN, SANTHI,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. ADMINISTRATIVE OFFICER,

3. GENERAL MANAGER,

4. THE MANAGER,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/11/2009

 O R D E R
            THOTTATHIL B RADHAKRISHNAN , J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (C) No. 32980 OF 2009
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 26th day of November, 2009

                           J U D G M E N T

The petitioner retired from KSRTC. He has to repay

the debt due to the Kollam District Co-operative Bank. The

Bank has offered the benefit of OTS Scheme which he can avail

by the end of this month. Accordingly, it is ordered that

KSRTC will pay the DCRG and CVP due to the petitioner within

a period of three weeks from the date of receipt of a copy of

this judgment. The Creditor, Kollam District Co-operative Bank

will consider the request of the petitioner to make the payment

of such amounts and close the account under One Time

Settlement Scheme, provided, the petitioner pays the

remaining amount before the date fixed by the Bank in Ext.P5.

Writ Petition ordered accordingly. Issue the copy of the

judgment today itself.

Sd/-

( THOTTATHIL B RADHAKRISHNAN, JUDGE)

//True copy//
P.A. to Judge
jma