IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11454 of 2007(L)
1. K.N.MOHANAN, S/O. NARAYANAN,
... Petitioner
Vs
1. SPECIAL DEPUTY TAHSILDAR (R.R.),
... Respondent
2. THE KERALA STATE FINANCIAL ENTERPRISES,
For Petitioner :SRI.V.B.PREMACHANDRAN
For Respondent :SRI.M.L.SAJEEVAN, SC, KSFE LTD.
The Hon'ble MR. Justice V.GIRI
Dated :07/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 11454 of 2007
--------------------------
Dated this the 7th November, 2007
J U D G M E N T
Petitioner is a subscriber to a chit conducted by the 2nd
respondent. The chitty commenced on 24.3.2001. The chitty is
due to terminate on 22.6.2009. The prize amount was also
received by him. Thereafter, he defaulted payment of the
instalments and therefore Revenue Recovery Proceedings have
been initiated against him.
2. Learned counsel for the petitioner submits that he
may be given some time to pay the defaulted amount and that he
will pay the future instalments in time.
After having heard the learned Counsel for the Petitioner
and the learned Standing Counsel for the respondents, this writ
petition is disposed of directing the petitioner to pay the amount,
which is currently in default, within four months from the date
of receipt of a copy of this judgment. Petitioner shall continue to
pay the future instalments as per the repayment schedule.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007