High Court Kerala High Court

T.A.Clement vs The Special Sales Officer on 20 March, 2007

Kerala High Court
T.A.Clement vs The Special Sales Officer on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9343 of 2007(K)


1. T.A.CLEMENT, AGED   YEARS,
                      ...  Petitioner

                        Vs



1. THE SPECIAL SALES OFFICER,
                       ...       Respondent

2. ERNAKULAM DISTRICT CO-OPERATIVE BANK,

                For Petitioner  :SRI.V.A.PRADEEP KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/03/2007

 O R D E R
                                     S.SIRI JAGAN,J

                             ===============

                              W.P.(C).No.9343 OF 2007

                           =================

                    Dated this the 20th day of March,2007


                                       JUDGMENT

The petitioner is a defaulter in repayment of loan amounts due

to the second respondent bank in respect of which Ext.P1 award has

been passed. The petitioner is now apprehending enforcement of the

award by coercive proceedings. It is submitted by the petitioner that

he is entitled to benefit of one time settlement scheme which is in

force in the second respondent bank. He therefore seeks a direction

to the second respondent to consider and pass appropriate orders in

Ext.P2 application filed by the petitioner before the second

respondent in this regard.

2. I heard the learned counsel for the petitioner. In the

nature of the order I propose to pass in this case, I do not find it

necessary to issue notice to the respondents.

3. In the facts and circumstances of the case, there would be

a direction to the second respondent bank to consider Ext.P2

application submitted by the petitioner and pass appropriate orders

thereon in accordance with law as expeditiously as possible, at any

rate, with in one month from the date of receipt of a copy of this

judgment.

This writ petition is disposed of as above.

S.SIRI JAGAN,JUDGE

dvs