High Court Kerala High Court

K.G.Devaki Amma vs Kerala Khadi & Village Industries … on 13 September, 2010

Kerala High Court
K.G.Devaki Amma vs Kerala Khadi & Village Industries … on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28192 of 2010(Y)


1. K.G.DEVAKI AMMA,PRESIDENT,SOORANAD GRAMA
                      ...  Petitioner

                        Vs



1. KERALA KHADI & VILLAGE INDUSTRIES BOARD,
                       ...       Respondent

2. THE PROJECT OFFICER, KERALA KHADO &

3. THE DEPUTY TAHSILDAR,REVENUE RECOVERY,

4. STATE OF KERALA,REPRESENTED BY ITS

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 28192 OF 2010 (Y)
                =====================

         Dated this the 13th day of September, 2010

                          J U D G M E N T

Petitioner submits that default was committed in the matter

of repayment of dues to the 1st respondent. According to the

petitioner, while so, a one time settlement scheme has been

announced by the 1st respondent, the period of which has been

extended till 31/3/2011. In order to avail of the benefit of the said

scheme, petitioner submits that they have submitted Ext.P9

application. In this writ petition, their grievance is that despite

having submitted the said application, there has not been any

response forthcoming. It is in these circumstances, writ petition is

filed.

2. I heard the standing counsel appearing for respondents

1 and 2 also.

3. Having regard to the pendency of Ext.P9 application

made by the petitioner, 1st respondent is directed to consider the

said application in the light of the provisions of the one time

settlement scheme. Orders shall be passed as expeditiously as

possible, at any rate within 4 weeks of production of a copy of this

WPC No. 28192/10
:2 :

judgment along with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp