High Court Kerala High Court

K.C. Assain vs The Kerala Financial Corporation on 31 July, 2008

Kerala High Court
K.C. Assain vs The Kerala Financial Corporation on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35887 of 2005(V)


1. K.C. ASSAIN,
                      ...  Petitioner
2. P. KHADER,

                        Vs



1. THE KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE BRANCH MANAGER,

4. THE DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :31/07/2008

 O R D E R
                 C.N.RAMACHANDRAN NAIR, J.
                      -------------------------
                   W.P.(C) No.35887 of 2005
                  ---------------------------------
              Dated, this the 31st day of July, 2008

                          J U D G M E N T

The writ petition is pending for the last three years without

any interim orders. It is not known whether the arrears are already

recovered from petitioners. The case of the petitioners is that

petitioners are not given incentives for settlement or instalments

sought for by them. Learned standing counsel for Kerala Financial

Corporation submitted that petitioners were given incentives by way

of reduction of Rs.43,000/-, they did not avail it by making

payment. The writ petition disposed of directing petitioners to

approach KFC offering payment so that incentives will be given

subject to condition of payment within the time granted by KFC,

failing which KFC can proceed for recovery.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg