IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16557 of 2005(U)
1. MADHAVI P., W/O.LATE MUTHU,
... Petitioner
Vs
1. TAHSILDAR, HOSDURG, KANHANGAD P.O.,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.M.SANTHOSHKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :23/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.16557 of 2005
....................................................................
Dated this the 23rd day of July, 2008.
JUDGMENT
The petitioner is challenging recovery proceedings initiated against
her late husband for recovery of fine imposed by the Judicial First Class
Magistrate. The fine imposed is stated to be Rs.25,000/-. Since the accused
is no more and his wife, the petitioner herein, stated that she is willing to
clear the fine amount in instalments, I dispose of the W.P. granting ten equal
instalments to the petitioner, first of which will be paid on or before
20.8.2008 and the balance on or before 20th of nine succeeding months.
Recovery proceedings will remain stayed for payment as above and if
petitioner commits default in payment of any instalment, the instalment
facility will stand automatically cancelled and respondents will proceed for
recovery. If arrears are cleared as above, there will be direction to the
respondents to waive interest, if the same is payable. No collection charges
also should be recovered, if petitioner makes payment voluntarily.
C.N.RAMACHANDRAN NAIR
Judge
pms