IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28433 of 2008(I)
1. K.K.PUSHPAN,
... Petitioner
Vs
1. AUTHORISED OFFICER(UNDER SECURITISATION
... Respondent
2. KOTTAYAM DISTRICT CO.OP.BANK LTD.
3. BRANCH MANAGER,
4. JOINT REGISTRAR OF CO.OP.SOCIETIES
For Petitioner :SRI.K.REGHU KOTTAPPURAM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/09/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------------------------
W.P.(C) NO.28433 OF 2008 (I)
------------------------------------------------------------------------
Dated this the 26th day of September, 2008
J U D G M E N T
The learned counsel for respondents 1 to 3 has
submitted that his client agrees to regularise the transaction
provided the petitioner remits the entire accrued amounts
including the interest and also expenditure, within a reasonable
time, as may be advised by the third respondent Branch
Manager. Recording this submission, which is a fair suggestion,
the petitioner cannot aspire for anything better. Accordingly, this
writ petition is ordered directing that the petitioner will appear
before the third respondent at the earliest and have the
transactions regularised. To aid such process, distress action will
stand deferred for a period of three months.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/27/9
// True copy //
P.A. to Judge.