High Court Kerala High Court

Joshi K.P. vs Official Liquidator on 9 November, 2009

Kerala High Court
Joshi K.P. vs Official Liquidator on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31827 of 2009(W)


1. JOSHI K.P., S/O.PAULOSE K.V.,
                      ...  Petitioner

                        Vs



1. OFFICIAL LIQUIDATOR,
                       ...       Respondent

2. DEPUTY TAHSILDAR,

                For Petitioner  :SMT.SANDHYA RAJU

                For Respondent  :SRI.K.MONI

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :09/11/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                    ------------------------------
                 W.P.(C).No.31827 OF 2009
                    ------------------------------

          Dated this the 9th day of November, 2009


                        J U D G M E N T

———————-

1. Matter arises under a company case, on the basis of a

claim filed by the 1st respondent, with respect to M/s.

Sreethilakam Chits and Finance (P) Limited (under liquidation).

The petitioner along with two others were permitted to pay off

the entire liability due to the company, in installments of

Rs.2000/- each on every month, together with interest @ 6% per

annum from 5.4.1998 onwards, till the entire liability is wiped

off. Eventhough some of the installments were remitted as per

Ext.P2, continued payment was defaulted. Under such

circumstances the petitioner again approached this court in a

writ petition and in Ext.P4 judgment further indulgence was

shown in permitting the petitioner to pay off the entire liability in

3 equal monthly installments starting from 25.9.09 onwards.

According to the petitioner he had remitted the entire amounts

as stipulated in Ext.P2 within the time extended through Ext.P4

judgment. Complaint of the petitioner is that 1st respondent is

not settling the account and withdrawing the revenue recovery

proceedings, raising dispute regarding rate of interest due from

the petitioner.

W.P.(C).31827/09-W 2

2. Having considered facts and circumstances of the

case I am of the opinion that the matter can be disposed of

directing the 1st respondent to settle the issue taking note of

Ext.P1 and P4 judgments. If the petitioner had complied with

payments as stipulated therein, the 1st respondent shall take

steps to withdraw the revenue recovery proceedings. A decision

in this regard shall be taken as early as possible, at any rate

within a period of two weeks from the date of receipt of a copy of

this judgment. The 2nd respondent is directed to keep in

abeyance all further coercive steps pursuant to Ext.P3 notice till

a decision is taken by the 1st respondent as directed above.

C.K.ABDUL REHIM, JUDGE.

okb