IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20373 of 2010(V)
1. MR.N.GOPINATHAN, REKHALAYAM, MANNADY P.O
... Petitioner
Vs
1. THE BRANCH MANAGER, KERALA FINANCIAL
... Respondent
2. THE MANAGING DIRECTOR, KERALA FINANCIL
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.KRISHNA PRASAD. S
For Respondent :SRI.A.A.ABUL HASSAN, SC, KFC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/07/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 20373 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 14th day of July, 2010.
J U D G M E N T
The petitioner is a defaulter in repayment of loan amounts due
to the Kerala Financial Corporation. The KFC has initiated recovery
proceedings. The petitioner sought the benefit of one time settlement
scheme and he was directed to pay Rs. 70 lakhs towards one time
settlement. The petitioner has already paid Rs. 35 lakhs out of the
Rs. 70 lakhs. The petitioner submits that he requires some more time
to raise funds for paying the balance. Seeking this relief, the
petitioner has already filed Ext. P6 representation before the 1st
respondent. The petitioner seeks a direction to the 1st respondent to
dispose of Ext. P6.
2. Learned standing counsel for the KFC points out that Ext. P6
is addressed to the District Manager, who cannot take a decision in
respect of the same. If at all the matter has to be considered at the
highest level, is his submission. Having heard both sides, I dispose of
this writ petition with the following directions:
The 1st respondent shall forward Ext. P6 to the 2nd respondent
immediately. On receipt of the same, the 2nd respondent shall get Ext.
P6 considered at the appropriate level of the KFC and pass
appropriate orders in accordance with law on the same, as
expeditiously as possible, at any rate, within one month from the date
of receipt of a copy of this judgment, after affording an opportunity of
being heard to the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.