IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35148 of 2008(H)
1. K.O. RAJAN,
... Petitioner
2. SALY RAJAN,
Vs
1. KERALA STATE HOUSING BOARD,
... Respondent
2. ASSISTANT SECRETARY,
3. DEPUTY TAHSILDAR,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/06/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 35148 OF 2008
.........................................................................
Dated this the 29th June, 2010
J U D G M E N T
The petitioners have approached this Court with the
following prayers:
i) issue a writ of mandamus or other
appropriate writ, direction or order directing the
respondents to allow the petitioners to settle
the loan account for the amount received by
them for construction of a residential building
from respondent 1 and 2 by reducing the rate
of interest at par with the rate claimed by
Banks and similar institutions (9% to 12%) and
allowing to remit the actual dues, as an one
time settlement.
ii) issue a writ of mandamus or other
appropriate writ, direction or order to the
respondents not to claim any penal interest,
default interest or other surcharges from the
petitioners and further restrain the respondents
from claiming any interest from the d ate of
Ext.P3 judgment (27.2.2004);
W.P.(C) No. 35148 OF 2008
2
iii) issue a writ of certiorari or other
appropriate writ, direction or order calling for
the records leading to Ext.P2 and quash the
same;
iv) grant such other orders which this Hon’ble
Court may deem fit and proper in the
circumstances of the case;
And
v) award the cost of this petition to the
petitioners.”
2. The pleadings set forth are sought to be rebutted from
the part of the first respondent by filing a counter affidavit .
The learned Counsel for the petitioners submits that the main
relief pressed before this Court is to extend the benefit of OTS;
which in fact was not extended to the petitioner, despite
approaching the respondents seeking for the said benefit. Later
after filing the Writ Petition, the petitioners chose to remit a
sum of Rs. Four lakhs on 21.03.2009, when the OTS scheme
was in existence and submitted a letter requesting the
respondents to accept the same and to have the loan account
closed. The petitioners were informed that the request of the
W.P.(C) No. 35148 OF 2008
3
petitioners had been forwarded to the higher authorities and that
the position would be let known to them . Finally, as per the
letter dated 07.05.2009, the petitioners were informed that
because of initiation of recovery proceedings under the Revenue
Recovery Act, the matter could not be settled and accordingly,
the cheque was returned to the petitioners .
3. The petitioners have now filed I.A.No. 8561 of 2010,
stating that the Scheme has been revived, which is very much in
existence till 30.09.2010 and hence seeks for a direction to be
issued to the respondents to extend the benefit of ‘OTS’ to the
petitioners.
4. The learned Standing Counsel appearing for the
respondent Board submits that the Scheme stands extended till
30.09.2010 . It is submitted that all eligible benefits available
now under the Scheme will be extended to the petitioners, if the
petitioners file a proper application. A copy of the Government
Order dated 20.04.2010 is also produced before this Court,
along with I.A. No. 8561 of 2010 wherein the benefits under the
Scheme have been highlighted . As per the terms of the said
W.P.(C) No. 35148 OF 2008
4
Scheme, the defaulters are entitled for waiver of 50% of the
default interest and 100% waiver in respect of penal interest.
It is also submitted by the learned Standing Counsel that,
whatever the benefits are available under the Scheme, the same
will be extended to the petitioners.
5. In the above circumstances, the petitioners are
permitted to approach the respondents by filing necessary
application for availing the benefit of ‘OTS’ within the stipulated
time, on which event, the same shall be considered and all
eligible benefits under the Scheme shall be extended to the
petitioners enabling them to close the loan account accordingly.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk