High Court Kerala High Court

C.Krishna Das vs The State Of Kerala on 4 June, 2009

Kerala High Court
C.Krishna Das vs The State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14486 of 2009(E)


1. C.KRISHNA DAS, S/O. CHELLAPPAN PILLAI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE JOINT REGISTRAR, JOINT REGISTRAR

3. THE ASSISTANT REGISTRAR OF

4. PARAVOOR SNV REGIONAL CO-0P

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  :SRI.B.SURESH KUMAR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/06/2009

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 14486 OF 2009 (E)
                  =====================

              Dated this the 4th day of June, 2009

                           J U D G M E N T

The prayer sought in this writ petition is to direct the

respondents to extend the benefit of One Time Settlement Scheme

by accepting Rs.3.5 lakhs in settlement of the liability.

2. Petitioner had availed of loan from the 4th respondent.

Default was committed and proceedings were initiated before the

Arbitrator. Award was passed enabling the 4th respondent to realise

its dues. Petitioner submits that subsequently, he took up the

matter before the Adalath and that a settlement was arrived at

between himself and the 4th respondent agreeing to liquidate the

liability by paying Rs.3.5 lakhs before 31/3/2009. According to him,

he could not raise the money in time and therefore, he moved

Ext.P4 before the Government for enlarging the time, which was

forwarded to the 2nd respondent as per Ext.P5. Complaining that no

decision has been taken on Ext.P5, the writ petition is filed.

3. Standing counsel appearing for the 4th respondent has

obtained instructions in the matter. On instructions, it is stated that

in terms of the OTS that was in vogue till 31/3/2009, petitioner

ought to have paid an amount of Rs.4,24,345/- and that he did not

WPC 14486/09
:2 :

make such payment. It is stated that no agreement or settlement

has been arrived at before the Adalath as claimed by the petitioner

and as the OTS period also has expired on 31/3/2009, Bank is not in

a position to extend any concession to the petitioner at this distance

of time.

4. Learned Government Pleader also confirms that the

period of the OTS scheme expired on 31/3/2009 and subsequent to

that no scheme has been introduced.

5. It is thus obvious that the petitioner having not availed of

the benefit of OTS scheme by paying the amount on or before

31/3/2009, should now pay the amount in terms of the Arbitration

Award.

6. In so far as the settlement before the Adalath claimed by

the petitioner is concerned, nothing has been placed on record to

accept the contention especially in the light of the dispute raised by

the Bank in this behalf.

7. In view of the above, no relief can be claimed in this writ

petition.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp