IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6516 of 2006(A)
1. R.A. HASEENA, D/O. A.K. JAMEELA,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (R.R.)
... Respondent
2. THES VILLAGE OFFICER,
3. THE BRANCH MANAGER, FEDERAL BANK,
For Petitioner :SRI.K.I.SAGEER
For Respondent :SRI.MOHAN JACOB GEORGE
The Hon'ble MR. Justice V.GIRI
Dated :02/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 6516 of 2006
--------------------------
Dated this the 2nd November, 2007
J U D G M E N T
I am of the view that the writ petition as such, may not be
maintainable in view of the decision of the Supreme Court reported in
Federal Bank Ltd Vs. Sagar Thomas [ 2003 (3) KLT 876].
Nevertheless, since the parties have arrived at a consensus, the learned
counsel for the petitioner submits that the entire amount due to the 3rd
respondent shall be paid, provided some breathing time is granted.
Learned Standing Counsel for the 3rd respondent graciously accepted the
said offer. In the circumstances, this writ petition is being disposed of in
the following terms:
i) The petitioner shall file a representation before the 3rd
respondent, within two weeks from today indicating the time for repayment
of the entire balance amount due to the 3rd respondent.
ii) On receipt of the said representation, the 3rd respondent shall
intimate the petitioner about the schedule for repayment and the petitioner
shall scrupulously adhere to the same.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007