High Court Kerala High Court

Abraham Mathew vs State Of Kerala on 20 November, 2007

Kerala High Court
Abraham Mathew vs State Of Kerala on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32356 of 2004(B)


1. ABRAHAM MATHEW, VAZHACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY,
                       ...       Respondent

2. DEPUTY THAHASILDAR, REVENUE RECOVERY,

3. THRESIAMMA, PALLIPATTU HOUSE,

                For Petitioner  :SRI.V.P.MOHAMMED NIYAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :20/11/2007

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.
                  -----------------------------------
                    WP(C) No. 32356 of 2004
                   ---------------------------------
           Dated, this the 20th day of November, 2007

                           J U D G M E N T

Petitioner is challenging recovery proceedings initiated for

recovery of compensation awarded by Motor Accident Claims

Tribunal. Since the award is not produced or challenged in this

Court, there is no scope for entertaining challenge against recovery

proceedings against the same. However, since conditional stay was

granted by this Court and if petitioner has made payment in terms

of the interim order, I feel interest for the future and collection

charges can be waived, provided, petitioner clears the balance

arrears within a period of one month from the date of receipt of a

copy of this judgment. This writ petition is, accordingly, disposed of

granting time as above to the petitioner to pay the balance arrears

without future interest and collection charges, failing which recovery

will be made with full interest and collection charges.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg