IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1443 of 2008()
1. SMT.R.INDIRA, D/O.RADHAMMA, AGED 45 YRS,
... Petitioner
Vs
1. THE SPECIAL TAHSILDAR (R.R.),
... Respondent
2. THE BRANCH MANAGER,MAIN BRANCH,
For Petitioner :SMT.ANNAMMA ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :10/07/2008
O R D E R
J.B. KOSHY & P.N. RAVINDRAN, JJ.
----------------------------------------------------
W.A.NO.1443 OF 2008
----------------------------------------------------
Dated this the 10th day of July, 2008.
JUDGMENT
Koshy, J:
When the recovery proceedings were taken and the
appellant’s property was proposed for sale on 19th July, 2008, she
has approached this Court. She wants some more time for
paying the amount. The learned Single Judge directed that if the
petitioner makes 50% of the amount due before 19.07.2008, the
sale scheduled as per Ext.P6 will be deferred and the balance
amount should be paid within four weeks thereafter. It is the case
of the appellant that she is unable to pay the amount within the
stipulated time and she wants some more time for paying the
amount.
Heard the learned counsel for the respondents. In the
above circumstances, if Rs.20,000/= is paid on or before
19.07.2008, the sale scheduled as per Ext.P6 shall be deferred on
further condition that the appellant pays the entire balance amount
in eight equal monthly instalments commencing from 19th August,
W.A.NO.1443/08 .
2
2008. In any event, if the appellant is not paying any of the
instalments as directed above, the respondents are free to
conduct sale as proposed. No further time will be allowed.
The writ appeal is disposed of as abaove.
J.B. KOSHY, JUDGE.
P.N. RAVINDRAN, JUDGE.
cl