High Court Kerala High Court

Eruvessy Service Co-Operative … vs State Of Kerala on 19 October, 2006

Kerala High Court
Eruvessy Service Co-Operative … vs State Of Kerala on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33166 of 2005(W)


1. ERUVESSY SERVICE CO-OPERATIVE BANK LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF AGRICULTURE,

3. THE ASST.DIRECTOR OF AGRICULTURE

4. THE AGRICULTURAL OFFICER,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :19/10/2006

 O R D E R
                                   K. Thankappan, J.
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          W.P.(C).   No.  33166    of  2005
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 19th day of October, 2006


                                       JUDGMENT

Grievance of the petitioner bank is that the respondents are not

taking steps to revalidate the cheques which were returned by the treasury

due to the ban. It is submitted that due to the treasury ban, the validity of the

cheques had been expired and therefore the petitioner bank returned the

cheques to the 4th respondent for revalidation. It is also submitted that the

petitioner bank submitted Exts.P2 and P3 representations before the 3rd

respondent and the Honourable Chief Minister respectively. Admittedly,

the amount is due to the petitioner bank and cheques were already issued. It

is reported that the treasury ban is lifted. Hence, it is only proper for the

2nd respondent to consider the matter and re-validate the cheques or take

appropriate steps to pay off the amount to the petitioner bank as early as

possible, at any rate within 60 days from the date of receipt of copy of this

judgment.

The writ petition is disposed of as above.

2

K.Thankappan,
Judge.

mn.

K. Thankappan,J.

– – – – – – – – – – – – – – – –

W.P.(C) No. /2006

– – – – – – – – – – – – – – – –

Judgment
19-10-2006