IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20238 of 2009(Y)
1. MATHEW.K.P., KEEMATTATHIL HOUSE,
... Petitioner
Vs
1. KOZHIKODE DISTRISCT CO-OPERATIVE
... Respondent
For Petitioner :SRI.P.N.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.20238 OF 2009
------------------------
Dated this the 20th day of July, 2009.
JUDGMENT
Petitioner submits that he is a defaulter to the
respondent Bank. According to him, he should be permitted
to settle his liability, availing of the benefit of one time
settlement scheme and waiving the interest that is
claimed. Pleadings in this writ petition do not show that,
the petitioner has made any application for the benefit of
the scheme as claimed in the writ petition. Therefore all
that the petitioner can claim in this writ petition is that he
be permitted to file an application in this behalf.
Accordingly, the writ petition is disposed of directing
that if any active settlement scheme is available in the
respondent Bank, it will be open to the petitioner to file an
application for the benefit of the scheme and in which event
the same will be considered in accordance with law.
(ANTONY DOMINIC)
vi JUDGE
vi/