IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30224 of 2006(W)
1. KULAKKATTU CHACKO, SON OF JOSEPH,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE SPECIAL SALE OFFICER,
3. THE KANNUR PRIMARY CO-OPERATIVE
For Petitioner :SRI.H.BADARUDDIN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 30224 of 2006
-----------------------------------------
Dated this the 1st day of September, 2008
JUDGMENT
The issue raised in this writ petition pertains to the recovery
steps initiated by the respondent Bank. In view of the
intervening developments in case the petitioner has still any
grievance left, he may approach the Bank itself. It is made clear
that in case the petitioner does not co-operate with the Bank in
settling the matter, it will be open to the Bank to proceed with
the recovery. It is also made clear that the benefit of settlement
schemes, if available presently or during the period when the writ
petition was pending, will also be extended to the petitioner.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.30224 of 2006
———————————–
JUDGMENT
1st September, 2008