IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32304 of 2008(U)
1. SAJAYA KUMAR, SREE BUDHA COIR WORKS,
... Petitioner
Vs
1. KERALA FINANCIAL CORPORATION REPRESENTED
... Respondent
2. BRANCH MANAGER, KFC BRANCH OFFICE,
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.V.B.UNNIRAJ, SC, KFC
The Hon'ble MR. Justice V.GIRI
Dated :10/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.32304 of 2008
--------------------------
Dated this the 10th November, 2008
J U D G M E N T
Petitioner is offered for one time settlement of the
amount due from him has been accepted by the
Corporation. They required him to pay an amount of Rs.
3,55,000/- in full and final settlement of the dues which
otherwise was stated to be an amount of Rs. 7,54,695/- as
on 1.10.2008. Obviously, there are no grounds to
interfere with Exhibit P7. Petitioner prays for time to pay
the amount and pleads his inability to raise the amount
within the time limit granted under Exhibit P7.
2. I heard V.B..Unniraj, learned standing counsel
for the Corporation also.
3. In the result, petitioner may forthwith hand
over the demand craft, a copy of which is marked as
Exhibit P8 along with writ petition, at any rate, on or
before 17.11.2008. Balance amount of Rs.2,55,000 along
with interest thereon as mentioned in Exhibit P7 shall be
W.P ( C) No.32304 of 2008
2
paid on or before 15.12.2008. If such payment is effected, it
shall be treated as discharge of the liability of the petitioner
incurred with the Corporation. If there is default in
payment, it is open to the Corporation to take further steps.
The writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.32304 of 2008
3
W.P ( C) No.32304 of 2008
4