IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13637 of 2009(Y)
1. Y. JOHN, S/O. YOVAN,
... Petitioner
Vs
1. THE THIRUVANANTHAPURAM DISTRICT
... Respondent
2. THE MANAGER, THIRUVANANTHAPURAM
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/05/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.13637 of 2009
---------------------------------
Dated, this the 21st day of May, 2009
J U D G M E N T
The prayer sought in this writ petition is to direct the 1st
respondent to consider Ext.P2, an application made by the
petitioner for extending the benefit of One Time Settlement Scheme,
which according to the petitioner, is still in force.
2. The learned standing counsel appearing for the 1st
respondent, on instructions, submits that at present, they have no
such scheme, and that however, Ext.P2 can be considered in terms
of the guidelines, which are now being followed by the Bank.
3. If as stated by the learned standing counsel for the 1st
respondent, there is no One Time Settlement Scheme presently in
force, this Court will not be justified in directing extension of the
benefit of such a now existing scheme. However, having regard to
the pendency of Ext.P2 filed by the petitioner, it is directed that the
1st respondent shall consider the same in the light of the guidelines,
if any presently followed by the Bank. This shall be done as
WP(C) No.13637/2009
-2-
expeditiously as possible, at any rate, within six weeks of
production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg