High Court Kerala High Court

P.Gopalan vs The Canara Bank on 2 February, 2009

Kerala High Court
P.Gopalan vs The Canara Bank on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20140 of 2007(V)


1. P.GOPALAN, RESIDING AT MELEVEEDU,
                      ...  Petitioner

                        Vs



1. THE CANARA BANK, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/02/2009

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.20140 OF 2007
              ----------------------------------------------
                   Dated 2nd February, 2009.

                          J U D G M E N T

Petitioner prays for a direction to the Bank to permit

him to avail the facility of One Time Settlement Scheme. Learned

counsel for the Bank submits that the request now submitted

does not contain the required details and in case a proper request

containing concrete proposal is made, the Bank will consider the

same. In the event of the petitioner making such a request within

one month from today, the same will be duly processed by the

Bank with notice to the petitioner and appropriate orders in

accordance with law will be passed within another three months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.20140 OF 2007

———————————————-

J U D G M E N T

Dated 2nd February, 2009.