IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14587 of 2010(W)
1. KOYAKUTTY, VAYAPPURATH HOUSE,
... Petitioner
Vs
1. KERALA FINANCIAL CORPORATION,
... Respondent
2. THE DISTRICT MANAGER, KERALA FINAICIAL
3. OFFICE OF THE DEPUTY TAHSILDAR(RR)
For Petitioner :SRI.K.S.RAJESH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :20/05/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No. 14587 of 2010-W
----------------------------
Dated this the 20th day of May, 2010.
J U D G M E N T
The petitioner has approached this Court mainly seeking for
the benefit of ‘One Time Settlement’ notified at the instance of the
respondent, as borne by Exts.P3 and P4 and to enable the petitioner
to discharge the liability.
2. The learned counsel for the petitioner submits that the
petitioner has already preferred Ext.P5 representation, which was
sent by registered post, as borne by Ext.P5 itself and that the relief
prayed before this Court is to direct the concerned respondent to
consider the same in accordance with law.
3. Heard the learned standing counsel for the respondents
as well, who submits on instruction that the benefit of One Time
Settlement can be extended subject to the specific norms as
stipulated thereunder.
4. In the said circumstances, the second respondent is
directed to consider Ext.P5 representation for extending the benefit
of One Time Settlement, which is stated as notified vide Exts.P3 and
W.P(C) No. 14587 of 2010-W 2
P4, in accordance with law and pass appropriate orders thereon as
expeditiously as possible, at any rate within one month from the
date of receipt of a copy of this judgment. The liability of the
petitioner to satisfy the due amount will be subject to the outcome
of the orders to be passed by the second respondent as above.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
JUDGE
ab