IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 5417 of 1999(T)
1. ZACHAIRA JAMES
... Petitioner
Vs
1. YHE GEN.MAG.DIST. INDUSTRIES CENTRE
... Respondent
For Petitioner :SRI.V.P.SUKUMAR
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. Nos.5417 of 1999 &
2982 of 2001
....................................................................
Dated this the 8th day of August, 2008.
JUDGMENT
Both these cases are filed by the same person challenging recovery
proceedings for recovery of margin money loan availed by him. One O.P.
was filed in 1999 and the other in 2001. The petitioner was engaged in
manufacture of low density polythene film and bags, the production of
which now stand prohibited in the State. Therefore, the industry remains
closed. Since there is no scope for rehabilitation, the petitioner’s claim for
benefit under rehabilitation scheme also does not apply. Therefore, the
option to the petitioner is only to settle liability due to the creditors
including the Government. It is stated that petitioner owes amount to Banks
and properties are subject to charge. Since there was no stay, it is not
known whether the amounts are recovered already. In any case if there is
any amnesty benefit available for settlement of liability, the same should be
granted to the petitioner. If liability is not settled, recovery can be
continued. The O.Ps. are disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
pms