High Court Kerala High Court

K.P.R.Muralidharan vs Chief Manager on 21 January, 2008

Kerala High Court
K.P.R.Muralidharan vs Chief Manager on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35980 of 2007(G)


1. K.P.R.MURALIDHARAN,
                      ...  Petitioner

                        Vs



1. CHIEF MANAGER,
                       ...       Respondent

                For Petitioner  :SRI.UNNIKRISHNAN.V.ALAPATT

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/01/2008

 O R D E R
                          ANTONY DOMINIC, J.

                       -------------------------------------------

                         W.P.(C) No.35980 of 2007

                       -------------------------------------------

                  Dated this the 21st day of January, 2008




                                   JUDGMENT

Proceedings were initiated against the petitioner under the

Securitisation Act. According to the respondent bank, present

dues from the petitioner is more than Rs.91 lakhs. It is taking

into account that by order dated 5.12.2007 this court has

directed the petitioner to remit Rs.20lakhs in two equal

installments. Today, it is submitted by the counsel for the

petitioner that this order has not been complied with.

2. But the petitioner now says that the respondent may

be directed to consider Ext.P4 application made by him before

the bank for one time settlement. If Ext.P4 has been received by

the respondent, the respondent shall consider the same subject

to the rules that are framed by for entertaining such requests for

one time settlement.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

csl