IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1070 of 2006(L)
1. O.J. ABRAHAM, S/O.JOSEPH,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, KERALA
... Respondent
2. THE CHIEF MANAGER, KERALA FINANCIAL
For Petitioner :SRI.P.KURUVILLA JACOB
For Respondent :SRI.A.A.ABUL HASSAN, SC, KFC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/12/2006
O R D E R
S. SIRI JAGAN, J.
````````````````````````````````````````````````````
R.P. No. 1070 OF 2006
IN
W.P. (C) No. 26789 OF 2006 L
````````````````````````````````````````````````````
Dated this the 11th day of December, 2006
O R D E R
In this review petition, the petitioner now seeks a review of my
judgment dated 30.10.2006 by fixing a time limit for disposal of his
application for one time settlement. The standing counsel for the Kerala
Financial Corporation submits that the petitioner’s application has
already been received and the same is under process and it would take
some time to complete the process of settling the amount for one time
settlement. In the facts and circumstances of the case, I direct the KFC
to complete the proceedings, within two months from the date of receipt
of a copy of this order. With this clarification, the review petition is
closed.
(S. SIRI JAGAN, JUDGE)
aks