IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 32121 of 2002(Y)
1. K.V. RAJAN, S/O. P.V. VARGHESE,
... Petitioner
2. BINOY VARGHESE, ALSEENA BLOCK
Vs
1. KERALA STATE FINANCIAL CORPORATION
... Respondent
2. THE BRANCH MANAGER, OFFICE OF THE
For Petitioner :SRI.P.HARIDAS
For Respondent :SRI.V.B.UNNIRAJ, SC, KFC
The Hon'ble MR. Justice P.R.RAMAN
Dated :01/01/2007
O R D E R
P.R.RAMAN, J.
```````````````````````````
O.P NO. 32121 OF 2002
```````````````````````````
Dated this the 1st day of January, 2007
J U D G M E N T
Petitioner has availed a loan from the Kerala State Financial
Corporation for an amount of Rs.25 lakhs. Loan was availed in
August 2001 repayable in seven years. Though the petitioner
would aver that inspite of financial constraints, the petitioner
used to remit the instalments. What is the actual amount so far
repaid by the petitioner is not even mentioned in the writ petition.
Exhibit P1 is a notice requiring the 2nd petitioner to remit an
amount of Rs.6,77,730/-. Exhibit P1 is dated 24.9.02. According to
the petitioner at the time of admission, this court directed the
petitioner to pay the amount of Rs 1.5 lakhs.
Learned counsel appearing for the petitioner submits that
the said amount has been paid. No receipt as such is produced.
No counter affidavit is also filed disputing the same. Whatever it
be, in the factual situation, there is no material placed to quash
Exhibit P1. However, the learned counsel submits that the
petitioner may be given benefit of one time settlement. If the
petitioner makes an application with concrete proposal to repay
OP 32121/2002
: 2 :
the amount along with remittance of Rs. 3 lakhs within a period of
three weeks, the respondent may consider the application and
dispose of the same in accordance with law and inform the
petitioner accordingly. In case the petitioner pays the amount of
Rs. 3 lakhs and submits an application, proceedings if any for
recovery of the amount may be kept in abeyance until such
representation is considered and disposed of. In case the
petitioner commits default, this order will automatically stand
cancelled.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp