IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11175 of 2009(N)
1. K.MARTHANDAVARMA, S/O.KERALA VARMA,
... Petitioner
Vs
1. SOUTHERN RAILWAYS, REPRESENTED BY ITS
... Respondent
2. THE DIVISIONAL PERSONNEL OFFICER,
3. STATION MANAGER, ALAPPUZHA RAILWAY
4. CORPORATION BANK, 29/1307 C,
5. VIJAYA BANK, BROADWAY BRANCH,
6. G.MOHANAN, S/O.GANGADHARAN,
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :SRI.N.B.SUNIL NATH,SC, RAILWAYS
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/04/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.11175 OF 2009
------------------------
Dated this the 3rd day of April, 2009.
JUDGMENT
Petitioner submits that he stood as a surety to the 6th
respondent, who retired on 31.3.2009. Since he has
committed defaulted in the matter of repayment of the loan
availed of from the 5th respondent, he has filed ExtP4 before
the 2nd respondent requesting to withhold the amount
equivalent to the amount in default. This request is pending.
In this writ petition what he seeks is a direction to the 2nd
respondent to consider and pass orders Ext.P4.
Taking into account the grievance of the petitioner, the
writ petition is disposed of directing the 2nd respondent to
consider and pass orders on Ext.P4, as expeditiously as
possible on the production of a copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/