IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10344 of 2005(F)
1. M/S.SWAMI CASHEW COMPANY,
... Petitioner
2. H.KRISHNA IYER,
3. KRISHNA MOORTHY,
4. NARAYAN SWAMY,
5. MAHALAKSHMY,
Vs
1. STATE BANK OF INDIA,
... Respondent
2. ASSISTANT GENERAL MANAGER,
3. RESERVE BANK OF INDIA,
4. RECOVERY OFFICER,
5. STATE OF KERALA,
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent :SRI.GEORGE THOMAS(MEVADA), SC, SBI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :14/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.10344 of 2005
....................................................................
Dated this the 14th day of July, 2009.
JUDGMENT
W.P.(C) is filed for a direction to the S.B.I. to grant OTS benefit to
the petitioners. Counsel for the petitioners produced communication dated
16.6.2009 issued by the Bank stating that the petitioners’ offer for settlement
at Rs.28 lakhs is not acceptable to the Bank. Standing Counsel for the SBI
submitted that amount due is over Rs.1.36 crores. In the circumstances, it is
for the petitioners to give revised offer and if offer is not acceptable to the
Bank, Bank is free to proceed for recovery. In any case I feel the Bank
should give a counter offer in terms of the norms followed, containing the
amount at which Bank can permit settlement of liability with time for
payment, so that if petitioners’ want, they can settle liability or otherwise
face recovery. W.P.(C) is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
pms