High Court Kerala High Court

Santha vs Asistant Registrar Of on 30 July, 2009

Kerala High Court
Santha vs Asistant Registrar Of on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14996 of 2009(O)


1. SANTHA, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. ASISTANT REGISTRAR OF
                       ...       Respondent

2. CHAVAKKAD TALUK RURAL HOUSING

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :30/07/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                    -----------------------------------
                    W.P.(C).No.14996 of 2009 - O
                     ---------------------------------
                 Dated this the 30th day of July, 2009

                            J U D G M E N T

This writ petition is filed seeking the following reliefs:

“i) To issue a writ of certiorari or any other

appropriate writ, order or direction quashing Ext.P1

issued by the 1st respondent.

ii) To issue a writ of mandamus or any other

appropriate writ, order or direction commanding the

respondent to extend the benefit of the One Time

Settlement Scheme to the petitioner.

iii) To direct the respondents to grant instalment

facilities to the petitioner to remit the amount claimed

as per Ext.P1″

2. After hearing the counsel for the petitioner and also

the second respondent, this Court had passed an order on

4.6.2009 allowing the petitioner to pay the entire amount due to

the second respondent, society, within a period of six weeks and

file a representation before the society for its consideration for

reconveying the property sold in execution. It is submitted that

substantial portion of the amount has been paid, but, still,

W.P.(C).No.14996 of 2009 – O

2

liability on the transaction has not been fully discharged.

Learned counsel for the second respondent has no objection in

granting further time of two weeks to the petitioner to discharge

the liability and in case such liability is discharged, the

respondent has no objection in reconveying the property, delivery

of which was obtained pursuant to court sale. Learned counsel

for the petitioner submits that the entire liability can be closed

within a period of three weeks.

3. Having regard to the submissions made, petitioner is

granted further time of three weeks from the date of this

judgment to discharge the outstanding liability on the transaction

due to the second respondent.

Petition is closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-