High Court Kerala High Court

M.Mammootty vs Manager/Authorised Officer on 3 June, 2009

Kerala High Court
M.Mammootty vs Manager/Authorised Officer on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22867 of 2006(V)


1. M.MAMMOOTTY, S/O. HASSAN,
                      ...  Petitioner

                        Vs



1. MANAGER/AUTHORISED OFFICER,
                       ...       Respondent

2. THE REGIONAL MANAGER,

3. CHAIRMAN,

                For Petitioner  :SRI.SARVOTHAMAN

                For Respondent  :SRI.P.K.RAVISANKAR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :03/06/2009

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                         W.P.C. NO. 22867 OF 2006
                   --------------------------------------------
                    Dated this the 3rd day of June, 2009

                                 JUDGMENT

Even though there was no stay against recovery proceedings from

this Court, respondents have not proceeded against the petitioner and

recover the arrears. This only shows the lack of earnestness on the part

of the Bank in recovering the arrears. Since petitioner has offered to

pay the amount under OTS scheme, and since amount is not recovered

so far, I direct the first respondent to grant OTS benefit to the petitioner

and allow him to settle the liability under OTS scheme. If OTS scheme

is not in force, petitioner will be granted waiver of penal interest

provided arrears with accured interest are paid in two months from

now.

W.P. is disposed of as above.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2