High Court Kerala High Court

K.Rajani vs The Kerala Financial Corporation on 18 January, 2007

Kerala High Court
K.Rajani vs The Kerala Financial Corporation on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3318 of 2006(T)


1. K.RAJANI, ARJUN AYURVEDA KENDRAM,
                      ...  Petitioner

                        Vs



1. THE KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. THE MANAGER, KERALA FINANCIAL

3. THE DEPUTY TAHSILDAR,

                For Petitioner  :SRI.K.S.ROCKEY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :18/01/2007

 O R D E R
                               P.R.RAMAN, J.

                        ```````````````````````````

                       W.P.(C) NO. 3318 OF 2006

                        ```````````````````````````

             Dated this the 18th day of January, 2007


                              J U D G M E N T

The petitioner has availed a loan from the Kerala Financial

Corporation (KFC). Though he had paid some amount towards the

said loan, he could not wipe off the entire liability. Revenue

recovery proceedings are now initiated against the petitioner for

recovery of amount of Rs.16,93,000/- with interest thereon from

1/10/03 as evidenced by Exhibit P7. The attempt to settle the

matter through the Adalath however did not succeed. The

petitioner submits that it is a sick unit entitled to certain statutory

benefits in the matter of interest. At the same time the petitioner

has also not moved the authorities claiming any such benefits if

he is so entitled. He place reliance on GO(P) No.115/05/ID dated

25th August 2005. It is not however produced in this case. .

2. Having heard the parties and taking into consideration

of the totality of the circumstances, the following direction is

issued.

The petitioner shall pay an amount of Rs.3,00,000/- (Rupees

three lakhs only) within a period of one month from today and if

WPC 3318/2006

: 2 :

he files an application claiming such benefits which are available

to him under law along with the said deposit of Rs.3,00,000/-, the

Kerala Financial Corporation shall duly consider and dispose of the

same and inform the petitioner of the result. Revenue recovery

proceedings now initiated against the petitioner pursuant to

Exhibit P7 will stand stayed for a period of two months so as to

enable compliance of the direction as aforesaid. However if the

petitioner fails to remit the amount of Rs.3,00,000/- and submit

the application as aforesaid, the petitioner will lose the benefit of

this order.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp