High Court Kerala High Court

K.K.Suthan vs The Branch Manager on 2 April, 2008

Kerala High Court
K.K.Suthan vs The Branch Manager on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11225 of 2008(J)


1. K.K.SUTHAN,KALLIMBIL HOUSE,KOLANI P.O,
                      ...  Petitioner

                        Vs



1. THE BRANCH MANAGER,KERALA FINANCIAL
                       ...       Respondent

                For Petitioner  :SRI.UNNIKRISHNAN.V.ALAPATT

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                     W.P.(C) NO. 11225 OF 2008 J
                   ====================

                 Dated this the 2nd day of April, 2008

                              J U D G M E N T

Petitioner was a defaulter to the respondents, who had applied for

the benefit of One Time Settlement Scheme. The benefit was granted and

time for payment was also specified. In this writ petition, what is sought

for is enlargement of time for settling the liability in terms of the OTS

scheme. This certainly is a matter of contract and has to be decided

primarily by the parties to the contract. In view of this, it is necessary that

the petitioner should move the 2nd respondent himself.

Therefore, this writ petition is disposed of directing that it will be

open to the petitioner to move the 2nd respondent for seeking enlargement

of time and if such a representation is made, the 2nd respondent shall

consider the same and pass orders thereon within two weeks thereafter.

Petitioner may file a representation enclosing a copy of this judgment for

compliance.

ANTONY DOMINIC,JUDGE.

Rp