IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2546 of 2010(P)
1. HAMSA, AGED 60 YEARS,
... Petitioner
Vs
1. THE AUHTORISED OFFICER,
... Respondent
2. STATE BANK OF TRAVANCORE,
For Petitioner :SRI.B.PRAMOD
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 2546 of 2010
-------------------------------------
Dated, this the 29th day of January, 2010
J U D G M E N T
The issue involved is regarding the claim for ‘One Time
Settlement’ and to permit the petitioner to clear the liability accordingly.
The learned counsel appearing for the Bank submits on
instructions that the respondent will proceed only in terms of the ‘One
Time Settlement’ offered already. This submission is recorded and the
matter is closed. It is also made clear that if the petitioner effects
payment in terms of the ‘One Time Settlement’ offered, the same shall
be accepted and acted upon accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc