IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11462 of 2005(M)
1. C.K. SREEMATHY, W/O. KUMARAN,
... Petitioner
Vs
1. THE SHORANUR CO-OP. SERVICE BANK LTD.,
... Respondent
2. THE SPECIAL SALE OFFICER,
3. THE MANAGER, THE SHORANUR CO-OP.
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :SRI.E.R.VENKATESWARAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.11462 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
Petitioner approached this court with certain grievances
regarding the recovery steps initiated by the first respondent Bank.
It is for the petitioner to approach the Bank, in case there is still any
grievance. In the event of the petitioner approaching the Bank
within a period of one month from today, the grievance of the
petitioner will be considered and the benefit of any scheme
available as on 31-3-2007 will be extended to the petitioner, in view
of the pendency of the writ petition during the scheme period. In
case the petitioner requests for an opportunity to verify the
accounts, the same shall also be granted to him. In order to enable
the petitioner to work out the relief as above, the recovery shall be
deferred for a period of three months, subject to the petitioner
complying with the directions issued by the Bank as per the
Scheme.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE
jes