High Court Kerala High Court

Radhakrishnan vs The Chairman & Managing Director on 26 November, 2009

Kerala High Court
Radhakrishnan vs The Chairman & Managing Director on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26739 of 2009(J)


1. RADHAKRISHNAN, S/O.KOLAPPA PILLAI,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN & MANAGING DIRECTOR
                       ...       Respondent

2. THE MANAGER, IIIRD BRANCH,

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  :SRI.ASOK M.CHERIYAN, SC, K.S.F.E. LTD.

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/11/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No. 26739 of 2009 – J

—————————————-
Dated 26th November, 2009

Judgment

The petitioner’s son Sri.Viswanathan had subscribed to a

chitty conducted by the Kerala State Financial Enterprises

Limited. The petitioner’s son who was a prized subscriber of

the chitty had obtained payment on furnishing bank guarantee.

He defaulted in payment of the future instalments. The bank

guarantee was invoked and the money covered by the bank

guarantee was realised. The petitioner thereupon sent Ext.P3

letter to the Chairman and Managing Director of Kerala State

Financial Enterprises Limited wherein he requested the

Chairman and Managing Director to return back the excess

amount collected by the Branch Manager at Alappuzha. This

writ petitioner is filed seeking a direction to the Chairman and

Managing Director of Kerala State Financial Enterprises Limited

to consider Ext.P3 and pass orders thereon.

The learned standing counsel appearing for the

respondent has filed a statement which virtually amounts to a

W.P.(C) No.26739/2009 2

reply to Ext.P3. However, since the petitioner wants a letter in

reply directly from the Chairman and Managing Director, I

dispose of this writ petition with a direction to the Chairman

and Managing Director, Kerala State Financial Enterprises

Limited, Thrissur to pass orders on the request made by the

petitioner in Ext.P3 expeditiously and in any event within one

month from the date of receipt of a certified copy of this

judgment.

P.N.RAVINDRAN
Judge

vaa