IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32768 of 2006(A)
1. NIGHTINGALE COLLEGE OF NURSING (KERALA)
... Petitioner
2. SPECIALITY HOSPITAL GROUP PVT.LTD.,
Vs
1. BANK OF INDIA,
... Respondent
For Petitioner :SRI.ABRAHAM P.GEORGE
For Respondent :SRI.DEVAN RAMACHANDRAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 32768 OF 2006
= = = = = = = = = = = = = = = =
Dated this the 23rd October, 2007
J U D G M E N T
This writ petition has been filed when proceedings
under the Securitisation and Reconstruction of
Financial Assets and Enforcement of Security Interest
Act were initiated. Counsel for the writ petitioner
submits that the petitioner has made Ext. P6
application before the respondent seeking the benefit
of one time settlement scheme and requested that the
same may be directed to be disposed of. If Ext. P6 has
been received and pending with the respondent, the same
shall be considered and if there is a scheme in vogue
as claimed by the petitioner, the request of the
petitioner will also be considered in the light of the
scheme.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-