IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4662 of 2006(E)
1. PAUL RATNAM, S/O. JANABHARANAM NADAR,
... Petitioner
2. G.R. RUBY, W/O. PAUL RATNAM,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. REGISTRAR OF CO-OPERATIVE SOCIETIES
3. SALE OFFICER, NEYYATTINKARA PRIMARY
4. NEYYATTINKARA PRIMARY CO-OPERATIVE
5. RUBBER BOARD, REPRESENTED BY ITS
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.T.R.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.THANKAPPAN
Dated :17/10/2006
O R D E R
K. Thankappan, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 4662 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of October, 2006
JUDGMENT
By Ext.P4 judgment this Court directed the respondent bank to
consider the application of the petitioner. Learned counsel for the petitioner
submits that the petitioner had already submitted Ext.P5 representation
before the respondent, but that was not considered by the respondent bank.
Learned counsel for the respondent bank submits that the petitioner has to
remit 10% of the outstanding amount for getting the benefit under the
scheme and a letter pointing out the above fact was also issued to the
petitioner.
2. Considering the facts and circumstances of the case, the writ
petition is disposed of directing the petitioner to remit 10% of the
outstanding amount within one month from today. If the petitioner remits
the amount as ordered by this court, the respondent bank is directed to
consider Ext.P5 representation and pass appropriate orders thereon as early
as possible, at any rate within 30 days from the date of remittance of the
amount. If the petitioner fails to remit the amount within the stipulated time,
the respondent bank can proceed against the petitioner as per law.
2
K.Thankappan,
Judge.
mn.
K. Thankappan,J.
– – – – – – – – – – – – – – – –
W.P.(C) No. /2006
– – – – – – – – – – – – – – – –
Judgment
17-10-2006