High Court Kerala High Court

P.P.Ahammedkutty vs The Under Secretary To Government on 27 July, 2007

Kerala High Court
P.P.Ahammedkutty vs The Under Secretary To Government on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32678 of 2003(M)


1. P.P.AHAMMEDKUTTY, 'POYYAKKAN
                      ...  Petitioner

                        Vs



1. THE UNDER SECRETARY TO GOVERNMENT
                       ...       Respondent

2. THE SECRETARY, KANNUR PRIMARY

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/07/2007

 O R D E R
                             KURIAN JOSEPH J.

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

                       W.P.(C) No.32678 of 2003

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

                         Dated 27th  July,  2007.

                              J U D G M E N T

Petitioner approached this Court with certain

grievances regarding implementation of One Time Settlement

Scheme. It is submitted that in view of the recent Circular

No.59/06 dated 30.11.2006 and other circulars, the benefit of the

Scheme is to be given to the petitioner. In case the petitioner has

still any grievance left, he may approach the Bank, in which case,

the matter will be duly considered by the said authority with

notice to the petitioner and appropriate action for extending the

eligible benefits to the petitioner shall be taken within another

three months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 2003

———————————————-

J U D G M E N T

Dated 7th June, 2007.