IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13692 of 2008(E)
1. SIVADASAN,SREE MURUGA CASHEW FACTORY,
... Petitioner
Vs
1. THE KERALA FINANCIAL CORPORATION
... Respondent
2. THE CHIEF MANAGER, KERALA FINANCIAL
For Petitioner :SRI.T.M.CHANDRAN
For Respondent :SRI.A.A.ABUL HASSAN, SC, KFC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No. 13692 OF 2008
----------------------------------------
Dated this the 4th day of August, 2008
JUDGMENT
The petitioner approaches this Court seeking One Time
Settlement facility in respect of the loan amount due from him to
the Kerala Financial Corporation, who initiated coercive
proceedings for recovery of the amounts due. The petitioner
originally took the contention that he has found a purchaser for
the property who is willing to pay much more than what the KFC
would realize by a distress sale. Accordingly, he impleaded the
3rd respondent, who submitted before me that he is willing to pay
an amount of Rs.63,26,500/- to the KFC on or before 31.7.2008
for the property. Accordingly, I passed the following interim
order in this writ petition:
“There would be an interim direction to the
additional 3rd respondent to pay an amount of
Rs.63,26,500/- to the 1st respondent-Kerala Financial
Corporation on or before 31.7.2008, which payment would
be treated as settlement of the amounts payable by the
petitioner to the Financial Corporation under the OTS
Scheme. The question of payment of collection chargesW.P.(c)No.13692/08 2
would be decided later. For that purpose, the
petitioner would implead the State also as respondent
in the writ petition. However, interest at the rate of
10.5 per cent would also be paid till the date of
payment from today”.
Thereafter, the same has been adjourned from time to time
and ultimately I directed that this case be posted to today so
that the 3rd respondent can pay the amount on or before
31.7.2008. Today, the petitioner submits that unless the
dispute is finally settled, the 3rd respondent is not willing to pay
the money. The petitioner seeks six more months time.
I am satisfied that this is only a ploy for protracting the
sale further. Therefore, I am not inclined to give any further
indulgence to the petitioner since admittedly amounts are due
from the petitioner to the KFC in repayment of loan amounts
taken by him.
Accordingly, the writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.13692/08 3