IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5683 of 2007(B)
1. MANOJ P.JOHN,
... Petitioner
2. ALEYAMMA ABRAHAM (CO-OBLIGENT),
3. ALEYAMMA JOHN,
Vs
1. THE KERALA FINANCIAL CORPORATION,
... Respondent
2. THE MANAGING DIRECTOR,
3. THE BRANCH MANAGER,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/02/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 5683 OF 2007 B
====================
Dated this the 26th day of February, 2008
J U D G M E N T
In this writ petition, the petitioners are attempting to get
their liability to the KFC liquidated by availing of the benefit of
One Time Settlement Scheme. The contention now raised by the
KFC is mainly that petitioners have not made a concrete proposal
so far and that the offers that were made earlier were not
acceptable to them. To this, the petitioners offer that a concrete
proposal will be made by the petitioners in order to avail of the
benefit of the present OTS scheme which is in vogue and that
they will make such an offer within one week from today.
2. Taking into account the submission made by both
sides, I direct that if the petitioners are so advised, they may
make an offer as stated above to the 2nd respondent, at any rate,
within one week from today. If such an offer is received from the
petitioners for availing of the benefit of OTS scheme, the same
WPC 5683/07
:2 :
shall be considered by the respondents and a decision shall be
taken.
3. It is directed that if the petitioners make an offer as
stated above, until final orders are passed in the offer so made,
the interim order passed by this court dated 1/3/07 will remain in
force.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp