IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20241 of 2009(A)
1. MOLY ABRAHAM,
... Petitioner
2. K.P.THOMAS, S/O.PILO,
3. KURIAN IYPE, S/O.IYPE,
Vs
1. THE AYARKUNNAM SERVICE CO-OPERATIVE
... Respondent
2. K.K.MOHANAN, GRIEVANCE REDRESSAL
3. THE KOTTAYAM DISTRICT CO-OPERATIVE
4. JOINT REGISTRAR (AUDIT)
5. THE REGIONAL OFFICER,
6. THE KERALA STATE CO-OPERATIVE
7. UNION OF INDIA, REPRESENTED
For Petitioner :SRI.P.M.SEBASTIAN
For Respondent :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).Nos.20241 & 20282 OF 2009
------------------------
Dated this the 20th day of July, 2009.
JUDGMENT
The petitioners in these writ petitions, defaulters to the
Ayarkunnam Service Co-operative Bank Ltd, first respondent
herein claim that by Exts.P2 in WP(c).No. 20241/09 and P3
in WP(c). No.20282/09, they have claimed the benefit of Debt
Waiver and Debt Relief Scheme, 2008 and that orders on
these applications have not been passed. It is with this
grievance that these writ petitions have been filed and seek a
direction for considering the representations.
Taking into account the above, these writ petitions are
disposed of directing that, if the applications stated to have
been made by the petitioners have been received and are
pending, respondents 1 and 2 shall consider those
applications and pass orders thereon, as expeditiously as
possible and at any rate within 4 weeks from the date of
production of a copy of he judgment.
Petitioner shall produce a copy of the judgment before
the aforesaid respondents for compliance.
(ANTONY DOMINIC)
vi JUDGE