High Court Kerala High Court

S.Vijayan Pillai vs State Of Kerala on 29 September, 2009

Kerala High Court
S.Vijayan Pillai vs State Of Kerala on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2081 of 2009()


1. S.VIJAYAN PILLAI,AGED 66 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE GENERAL MANAGER

3. THE SENIOR MANAGER

                For Petitioner  :SRI.R.PUSHPANGATHAN PILLAI

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/09/2009

 O R D E R
               S.R.Bannurmath, C.J. & A.K. Basheer, J.
                  ------------------------------------------
                        W.A. No.2081 of 2009
                  ------------------------------------------
              Dated this the 29th day of September, 2009

                             JUDGMENT

A.K.Basheer, J.

After arguing the matter for quite some time, learned

counsel for the appellant seeks permission to withdraw the writ appeal.

However, his only plea is that the appellant may be given some

reasonable time to pay off the liability as directed by the learned Single

Judge. Having regard to the peculiar facts and circumstances of the

case, the appellant is directed to discharge his liability on or before

December 15, 2009, failing which it will be open to the authority

concerned to proceed against the appellant and recover the entire

amount with interest thereon. Writ appeal is dismissed as withdrawn

in the above terms.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns