IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37854 of 2008(F)
1. P.S.MATHEW, S/O.SAMUEL,
... Petitioner
Vs
1. THE ZONAL MANAGER,
... Respondent
2. THE REGIONAL MANAGER
3. THE BRANCH MANAGER
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/01/2008
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No. 37854 OF 2008
------------------------
Dated this the 6th day of January, 2009.
JUDGMENT
Petitioner being the proprietor of Greenland Hill
Resorts, Kuttikanam, had availed of financial assistance
from the respondent Corporation. Defaults were committed
and thereafter the petitioner made Ext.P6 proposal for
settling the liability, by availing the benefit of One Time
Settlement Scheme announced by the KFC. In this writ
petition, the complaint is regarding the delay on the part of
the KFC in passing final order on Ext.P6 proposal made by
him.
2. The Standing counsel on instructions submits that
Ext.P6 was received and the Zonal Committee has already
recommended the proposal. It is also stated that the matter
is now pending consideration of the Head Office of the KFC.
Taking into account the pendency of the matter before the
WP(c).No.37854/08 /2/
Head Office of the KFC, it is ordered that the matter shall be
finally decided, as expeditiously as possible and at any rate
within 4 weeks from the date of receipt of a copy of the
judgment.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.37854/08 /2/