High Court Kerala High Court

K. Sudhakaran vs Shoranur Co-Operative Urban Bank … on 2 April, 2007

Kerala High Court
K. Sudhakaran vs Shoranur Co-Operative Urban Bank … on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14120 of 2006(E)


1. K. SUDHAKARAN, S/O. KRISHNAN,
                      ...  Petitioner
2. BINDHU W/O. K. SUDHAKARAN,

                        Vs



1. SHORANUR CO-OPERATIVE URBAN BANK LTD.,
                       ...       Respondent

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/04/2007

 O R D E R
                               KURIAN JOSEPH, J.

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

                          W.P.(C)NO.14120 OF 2006

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

                   Dated this the 2nd day of April 2007


                                     JUDGMENT

Petitioner approached this court with certain grievances

regarding the recovery steps initiated by the first respondent

Bank. It is for the petitioner to approach the Bank, in case there

is still any grievance. In the event of the petitioner approaching

the Bank within a period of one month from today, the grievance

of the petitioner will be considered and the benefit of any

scheme available as on 31-3-2007 will be extended to the

petitioner, in view of the pendency of the writ petition during the

scheme period. In case the petitioner requests for an

opportunity to verify the accounts, the same shall also be

granted to him. In order to enable the petitioner to work out the

relief as above, the recovery shall be deferred for a period of

three months, subject to the petitioner complying with the

directions issued by the Bank as per the Scheme.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE

jes