IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 832 of 2009()
1. LIJU JOSE, AGED 39 YEARS,
... Petitioner
Vs
1. KERALA FIANNCIAL CORPORATION,
... Respondent
2. THE GENERAL MANAGER,
3. THE BRANCH MANAGER,
For Petitioner :SRI.M.J.THOMAS
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :03/04/2009
O R D E R
S.R. Bannurmath, C.J. & Kurian Joseph, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 832 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this, the 3rd day of April, 2009
JUDGMENT
S.R.Bannurmath, C.J.
Aggrieved by the judgment of the learned Single
Judge,especially certain conditions, the present appeal is
filed. It is submitted that so far as condition No.1 is
concerned, the appellant has deposited a sum of Rs.10 lakhs
as directed and he wants only adjustment to make the further
payments.
2. In the facts and circumstances of the case, in our
view, if time of two months from today, instead of one month
as granted by the learned Single Judge, is granted to the
appellant to deposit the second instalment of Rs.10 lakhs by
way of two equal monthly instalments payable on 01.05.09
and 01.06.09, the appellant will be establishing in showing
his bonafides and in case such deposit is made, the 1st
respondent is directed to consider Ext.P5 representation
WA No.832/09
-:2:-
submitted by the appellant expeditiously and at any rate, before
31st June, 2009.
With this modification of the order of the learned Single
Judge, we dispose of this Writ Appeal.
S.R. Bannurmath,
Chief Justice.
Kurian Joseph,
Judge.
ttb