IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32369 of 2006(C)
1. V.MANOHARAN,
... Petitioner
Vs
1. CANARA BANK REPRESENTED BY THE
... Respondent
2. THE AUTHORIZED OFFICER,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :07/12/2006
O R D E R
C.N. RAMACHANDRAN NAIR, J.
````````````````````````````````````````````````````
W.P. (C) No. 32369 OF 2006 C
````````````````````````````````````````````````````
Dated this the 7th day of December, 2006
J U D G M E N T
Since prayer is only for direction to the respondent bank to grant
one time settlement facility to the petitioner, writ petition is disposed of
directing petitioner to deposit Rs.75,000/-, within three weeks from now
and make an application for OTS benefit before the 1st respondent bank.
On the petitioner remitting Rs.75,000/- and making application for OTS,
the bank will give OTS benefits and also give reasonable time for
payment. If default is committed by the petitioner in payment, then the
bank is free to withdraw the OTS facility granted and to proceed for
recovery.
(C.N. RAMACHANDRAN NAIR, JUDGE)
aks