High Court Kerala High Court

C.I.Mohanan vs The Branch Manager on 24 August, 2007

Kerala High Court
C.I.Mohanan vs The Branch Manager on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26085 of 2007(E)


1. C.I.MOHANAN, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. THE BRANCH MANAGER,
                       ...       Respondent

2. THE VILLAGE OFFICER, THIRUMARADI VILLAGE

3. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,

                For Petitioner  :SRI.C.A.NAVAS

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :24/08/2007

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.
                  -----------------------------------
                    WP(C) No. 26085 of 2007
                       -------------------------
            Dated, this the 24th day of August, 2007

                           J U D G M E N T

Since the prayer is only for instalment facility to clear the

arrears, this writ petition is disposed of granting 15 equal monthly

instalments to the petitioner to clear the arrears, first of which will

be paid on or before 20/09/2007 and balance on or before 20th day

of 14 succeeding months. RR proceedings will be kept in abeyance

for payment as above. If petitioner commits default in making

payment of any of the instalments, the instalment facility granted

will stand automatically vacated on first default and respondents will

proceed for recovery. However, if payments are made voluntarily,

no collection charges should be recovered from the petitioner.

(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg