IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12079 of 2004(K)
1. M.A.ALIYAR, MANARATHU HOUSE,
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.A.JAYASANKAR
For Respondent :SRI.N.N.SUGUNAPALAN, SC, KSEB
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 12079 OF 2004 K
````````````````````````````````````````````````````
Dated this the 17th day of February, 2009
J U D G M E N T
Learned counsel for the petitioner only seeks some
time to pay off the amount in instalments.
2. I heard learned counsel for the respondents also.
3. Writ petition is disposed of as follows.
Petitioner is permitted to pay off the entire amount due in
seven equal monthly instalments. The first instalment shall be
paid on or before 1.3.2009 and the further instalments shall be
paid on or before the first working day of the succeeding months.
If the petitioner makes default in a single instalment, the petitioner
will lose the benefit of this judgment and it will be open to the
respondents to proceed against the petitioner in accordance with
law. The 1st respondent will serve a statement on the petitioner
within ten days from today showing the exact amount of instalment
to be paid in terms of this judgment.
Sd/-
(K.M.JOSEPH, JUDGE)
aks