IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1691 of 2007(S)
1. M.J.BETTY, AGED 36 YEARS, S/O.JOSEPH,
... Petitioner
2. M.J.TOMY, PROPRIETOR,
3. M.J.TOMY, MANAGING PARTNER,
4. M.J.BETTY, MUNDADAN HOUSE,
Vs
1. P.T.THOMAS, AGE AND FATHERS NAME NOT
... Respondent
2. V.I.MATHEW,
For Petitioner :DR.GEORGE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
CO(C).No.1691 OF 2007
------------------------
Dated this the 23rd day of March, 2009.
JUDGMENT
This contempt petition has been filed on the allegation that,
by again classifying the petitioner’s account as NPA, the
respondents have violated the directions issued by this court in
Annexure-A judgment in WP(c).N.27563/07. A reading of the
judgment shows that appreciating the facts as pleaded, this
court held that the classification of the Petitioner’s account as
NPA was erroneous. After holding so, this court directed that a
Superior Officer of the Bank should examine the case of the
petitioner and consider whether the accounts are liable to be
classified as NPA strictly following the guidelines issued by the
Reserve Bank of India. It was in compliance of the direction that,
after considering the materials available, Annexure-B order was
issued.
2. Even if there is a substance in the contention of the
petitioner that Annexure-B is an illegal order, that is a matter
CO(c).No.769/07 /2/
for the petitioner to agitate in a separate proceedings, which
the petitioner has done in WP(c).No.16689/08. On the
materials produced I am not persuaded to think that any
deliberate violation of the judgment has been committed,
warranting further proceedings.
Contempt petition is closed.
(ANTONY DOMINIC)
JUDGE
vi/
CO(c).No.769/07 /2/