IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35814 of 2005(L)
1. CHACKO, S/O. VARGHESE,
... Petitioner
Vs
1. MANUAL SONS FINANCIAL ENTERPRISES (P)LTD
... Respondent
For Petitioner :SRI.P.A.AUGUSTINE(AREEKATTEL)
For Respondent :SRI.A.MOHAMED MUSTAQUE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :18/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.35814 OF 2005
...........................................................
DATED THIS THE 18TH JUNE, 2007
J U D G M E N T
Ext.P1 order by which the court below fixed the attachable
portion of the salary of the petitioner as Rs.2000/- per month is under
challenge in this Writ Petition under Article 227 of the Constitution.
2. While admitting this Writ Petition, this Court granted stay on
condition that the petitioner will remit every month at the rate of
Rs.1000/- commencing from 23.1.2006. I am inclined to dispose of
the Writ Petition itself directing continuance of that interim order for a
period of six more months. It is open to the petitioner to file the
latest salary certificate issued to him by his employer and seek
modification of Ext.P1. If the latest salary certificate is not produced
by the petitioner, so as to enable the court below to modify Ext.P1 on
the basis of the same, within six months, the impugned order (Ext.P1)
will become operative.
The Writ Petition is disposed of as above.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-