IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12667 of 2007(G)
1. N.ABDU RAHIMAN, S/O.KUNHIPOCKER,
... Petitioner
Vs
1. THE BRANCH MANAGER, TIRUR CO-OPERATIVE
... Respondent
2. THE SPECIAL SALE OFFICER,
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :12/04/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 12667 of 2007 G
---------------------------------
Dated, this the 12th day of April, 2007
J U D G M E N T
Heard the learned counsel for the petitioner and the learned
Standing Counsel appearing for the respondents.
2. Prayer is only for direction to the respondents to grant
OTS benefit to the petitioner. Having regard to the amount
involved, petitioner is directed to remit Rs. 35,000/- and file an
application for availing OTS benefit within one month from now. On
making application for availing OTS benefit along with payment as
above, the respondent Bank will grant OTS benefit and provide
facility for payment under OTS scheme. If petitioner is entitled to
incentives available under OTS scheme, the same should be granted
to the petitioner. Recovery will be kept in abeyance for one month
from now and if payment as above is made and OTS application
filed, recovery will be again stayed until default is committed in
making payment under the scheme of OTS granted by the Bank. If
default is committed for payment under OTS scheme, then
petitioner will forfeit OTS benefit granted by the Bank and in that
event Bank will be free to recover the entire arrears.
This WP(C) is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg