High Court Kerala High Court

V.Surendran vs Kerala State Backward Class … on 6 January, 2010

Kerala High Court
V.Surendran vs Kerala State Backward Class … on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 275 of 2010(H)


1. V.SURENDRAN, VARUVILA PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. KERALA STATE BACKWARD CLASS DEVELOPMENT
                       ...       Respondent

2. THE DISTRICT MANAGER,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :SRI.C.E.UNNIKRISHNAN,SC,K.S.B.C.DEVP.CO

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :06/01/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                  -----------------------------
                       W.P(C) No. 275 of 2010-H
                 ------------------------------
              Dated this the 6th day of January, 2010.

                         J U D G M E N T

The petitioner had availed a loan of Rs.1,75,000/- from the

first respondent Corporation on 28.8.1998 for renovation of his

residential building. However, the due amount could not be re-paid

on time, which made the petitioner a defaulter, leading to coercive

steps initiated by the respondents and this forms the subject matter

of challenge in this Writ Petition.

2. The learned counsel for the petitioner submits that the

petitioner has already approached the respondents by filing Ext.P2

representation for granting the benefit of ‘One Time Settlement’ and

that the same is still pending. The learned Standing Counsel

appearing for the respondents submits, on instructions, that the

scheme of One Time Settlement has been extended till the end of

this month and that the actual liability of the petitioner as on date

exceeds Rs.4,50,000/-. The learned counsel also submits that the

respondents are very much ready and willing to consider Ext.P2

W.P(C) No. 275 of 2010-H 2

representation submitted in this regard.

In the above facts and circumstances, the respondents are

directed to consider Ext.P2 representation preferred by the

petitioner and pass appropriate orders thereon in accordance with

law, after giving an opportunity of hearing to the petitioner, as

expeditiously as possible, at any rate within two months from the

date of receipt of the copy of this judgment. Subject to the above,

the coercive proceedings pursuant to Ext.P1 shall be kept in

abeyance, for the time being.

The Writ Petition is disposed of accordingly.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge
ab