High Court Kerala High Court

T.A.George vs Union Of India Represented By The on 26 February, 2007

Kerala High Court
T.A.George vs Union Of India Represented By The on 26 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6298 of 2007(Y)


1. T.A.GEORGE, JUDEEN FURNITURES,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY THE
                       ...       Respondent

2. GENERAL MANAGER, NATIONAL SMALL

3. REGIONAL GENERAL MANAGER,

4. MANAGER, NATIONAL SMALL INDUSTRIES

                For Petitioner  :SRI.C.S.RAMANATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/02/2007

 O R D E R
              THOTTATHIL B.RADHAKRISHNAN, J

                      -------------------------------------------

                         W.P(C).No.6298 OF 2007

                      -------------------------------------------

              Dated this the 26th  day of February, 2007




                                  JUDGMENT

The petitioner was a chronic defaulter after having availed

financial assistance from the National Small Industries

Corporation Ltd. Certain cheques issued by him to that

organisation also bounced. He faced prosecution.

2. Out of the total outstanding of Rs.43,398/-, an amount of

Rs.5,000/- was paid by him and a further amount of Rs.1,000/-

was paid towards expenses incurred by the lender in connection

with the criminal case. Ultimately, the default review committee

of the lender decided to write off the remaining portion of

Rs.38,398/- and such recommendation was accepted by the

lender on compassionate grounds. Following that the case of

the petitioner was closed and transfer of ownership was issued

to the petitioner on 1.3.2006.

WPC.6298/07

Page numbers

3. This writ petition is filed contending that the second

respondent has to take a decision de novo on the aforesaid

matter. I do not find any ground to issue any writ as sought for.

The writ petition fails, the same is accordingly dismissed.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.