High Court Kerala High Court

P.Chitharanjan vs The State Of Kerala on 5 December, 2006

Kerala High Court
P.Chitharanjan vs The State Of Kerala on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10190 of 2005(K)


1. P.CHITHARANJAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,

3. THE SECRETARY,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.B.S.SWATHI KUMAR, SPL.GP (CO.OP)

The Hon'ble MR. Justice J.M.JAMES

 Dated :05/12/2006

 O R D E R
                            J.M.JAMES, J.

                             -------------------

                        W.P.(C). 10190/2005

                             --------------------

            Dated this  the 5th day of December, 2006


                             JUDGMENT

The writ petitioner had availed a loan from the

third respondent, bank, and defaulted the payment.

Because of the default in re-paying the loan amount, the

bank proceeded against the writ petitioner informing him

that the property would be brought to sale, as an amount

of Rs.1,57,607/- as on 22.2.2005, is due to the bank.

2. I heard the learned counsel for the third

respondent, bank, as well as the counsel for the writ

petitioner. The learned counsel for the writ petitioner

submits that the petitioner is prepared to have an One

Time Settlement and remit the amount accordingly.

3. In view of the above facts, I direct the writ

petitioner to approach the third respondent, bank, with a

representation, requesting for an One Time Settlement,

within ten days from today. The third respondent shall

hear the petitioner and dispose of the said representation

W.P.(C).10190/2005

2

on merit, granting him One Time Settlement scheme, as

per Circular No.27/2006 dated 29.6.2006, which is valid

upto 31.12.2006.

4. Till a decision is taken on the representation,

that would be filed by the petitioner, all further

proceedings, initiated on the properties pledged with

the bank for the loan availed, shall stand stayed.

The writ petition is disposed of as above.

J.M.JAMES

JUDGE

mrcs