IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15303 of 2008(V)
1. V. POCKER, S/O. MAYIN HAJI,
... Petitioner
Vs
1. THE CHAIRMAN,
... Respondent
2. THE REGIONAL MANAGER,
3. THE MANAGER,
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C) = =15303 = = = = = =
= = = No. = = =OF 2008 - V
Dated this the 27th May, 2008.
J U D G M E N T
Petitioner is the Managing Partner of M/s. Sakthi Trading
Company, a partnership firm which had availed of financial
assistance from the respondent bank. When default was committed
the Bank has initiated proceedings before the Debt Recovery
Tribunal and that finally resulted in a notice of demand.
Subsequently the petitioner has made representation requesting for
one time settlement and the writ petition is filed complaining of the
inaction on the part of the Bank in considering the representation so
made. It is stated that Ext.P5 is the application made by the
petitioner.
2. It is seen that notice of demand was issued by the Bank
as early as in July 2007 and Ext.P5, the application for one time
settlement of the liability, was made by the petitioner only in May
2008. If as stated by the petitioner, the same has been received, it
W.P.(C) No.15303 OF 2008-V
– 2 –
is for the bank to consider this representation and pass orders
thereon in accordance with their scheme. This, the 1st respondent
shall do as expeditiously as possible, at any rate, within 4 weeks of
production of a copy of this judgment before the 1st respondent.
3. Writ petition is disposed of as above.
The petitioner shall produce a copy of this judgment before
the 1st respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-