High Court Kerala High Court

Meloth Ashokan Nambiar vs State Of Kerala Represented By on 10 August, 2006

Kerala High Court
Meloth Ashokan Nambiar vs State Of Kerala Represented By on 10 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15345 of 2005(B)


1. MELOTH ASHOKAN NAMBIAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE JOINT REGISTRAR, CO-OPERATIVE

3. THE SALE OFFICER CUM SENIOR INSPECTOR

4. HOSDURG PRIMARY CO-OPERATIVE

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR,SC,HPCA&RDBAN

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :10/08/2006

 O R D E R
                                 K.THANKAPPAN, J.
                             ------------------------------------
                              W.P.(C)NOS.15345, 16259,
                               17641 & 19198  OF 2005
                             ------------------------------------


                         Dated this the 10th day of August, 2006


                                      JUDGMENT

All the petitioners in these Writ Petitions have taken loans from Hosdurg

Primary Co-operative Agricultural and Rural Development Bank. As repayment

of the loans became due, steps were taken against the petitioners to recover the

loan amounts by selling their properties. Aggrieved by the above, the petitioners

have approached this Court praying that the loan may be re-scheduled and they

may be given further time to remit the loan amounts. They also seek the benefit

of One Time Settlement Scheme as per the existing circulars. The petitioners

have a further case that the account kept by the Bank regarding repayment of the

loans is not correct.

2. When these Writ Petitions came up for admission, this Court granted

interim stay of all further proceedings on condition that the petitioners,( except

the petitioner in W.P.(C)No.16259 of 2005( deposit certain amount within a

specified time. This Court had also directed the learned Standing Counsel for

the Bank to file a statement showing the payments made by the petitioners.

3. Learned Standing Counsel for the Bank submits that the loans availed

WP(C)NOS.15345/05 & CON.CASES 2

of by the petitioners cannot be considered under One Time Settlement Scheme

and that if the petitioners pay part of the amount over due within a specified time

and apply for the benefit of the Scheme or to re-schedule the loan, the Bank shall

consider their case. In the above circumstances, the petitioner in W.P.(C)

Nos.15345, 16279 and 17641 of 2005 are directed to remit an amount of

Rs.15,000/- each and the petitioner in W.P.(C) No.19198 of 2005 is directed to

remit a sum of Rs.5000/- within one month from today. The petitioners are also

directed to file representations before the Bank within 30 days from today. If

such representations are received by the Bank, the same shall be considered and

disposed of by the Bank within 30 days from the date of receipt of the

representations. The contention of the petitioners that the account kept by the

Bank regarding repayment of the loans is not correct can also be considered by

the Bank while taking a decision on the representations.

The Writ Petitions are disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/

WP(C)NOS.15345/05 & CON.CASES 3

K.THANKAPPAN, J.

W.P.(C)NOS.15345, 16259,

17641 & 19198/2005

JUDGMENT

10TH AUGUST, 2006