High Court Kerala High Court

T.J.James vs Deputy Tahsildar (H.Q) on 1 September, 2008

Kerala High Court
T.J.James vs Deputy Tahsildar (H.Q) on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26309 of 2008(F)


1. T.J.JAMES, S/O THOMAS,THALACHIRA HOUSE,
                      ...  Petitioner

                        Vs



1. DEPUTY TAHSILDAR (H.Q), (REVENUE
                       ...       Respondent

2. VILLAGE OFFICER, MANJALOOR VILLAGE,

3. REGIONAL TRASPORT OFFICER,

4. DEPUTY TRASPORT COMMISSIONER (CZ - II),

5. KUNJUMUHAMMED, S/O O.S. ALI,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :01/09/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No.26309 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 1st day of September, 2008

                                     JUDGMENT

I heard learned counsel for the petitioner and the learned

Government Pleader.

2. Learned counsel for the petitioner would submit that the

petitioner may be permitted to pay off the amount due under Ext.P6 in six

instalments. Having regard to the facts of the case, the petitioner is

permitted to pay the amount due in four equal monthly instalments, first of

which shall be payable on or before 15.9.2008 and the further instalments

will be payable on or before the 15th of the succeeding months. If any of

the instalments is not paid, the petitioner will lose the benefit of this

judgment and it is open to the respondents to proceed against the petitioner

in accordance with law. If the petitioner pays the instalments in accordance

with this judgment, proceedings will be kept in abeyance.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb