High Court Kerala High Court

Dharman vs Assistant Registrar Of … on 1 September, 2008

Kerala High Court
Dharman vs Assistant Registrar Of … on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34409 of 2006(U)


1. DHARMAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. ASSISTANT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. VARAPUZHA SERVICE CO-OPERATIVE BANK LTD.

                For Petitioner  :SRI.V.A.PRADEEP KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/09/2008

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
                   W.P.(C) No.34409 of 2006
              ----------------------------------------------
                  Dated 1st September, 2008.

                           J U D G M E N T

The issue raised in the writ petition pertains to the

recovery steps initiated by the respondent bank. In view of the

intervening developments, in case the petitioner has still any

grievance left, he may approach the Bank itself. It is made clear

that in case the petitioner does not cooperate with the Bank in

settling the matter, it will be open to the Bank to proceed with the

recovery. It is further made clear that the benefit of settlement

schemes, if any available presently or during the period when the

writ petition was pending, will also be extended to the petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

W.P.(C) No.34409 of 2006

———————————————-

J U D G M E N T

Dated 1st September, 2008.