IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30543 of 2008(J)
1. M.CHANDRASENAN, S/O.K.MADHAVAN, AGED 58,
... Petitioner
2. R.REMA DEVI, W/O.CHANDRASENAN,
Vs
1. STATE OF KERALA, REP. BY ITS CHIEF
... Respondent
2. KERALA STATE HOUSING BOARD,
3. ADMINISTRATIVE OFFICER,
4. REGIONAL ENGINEER,
For Petitioner :SRI.M.RAMASWAMY PILLAI
For Respondent :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB
The Hon'ble MR. Justice V.GIRI
Dated :08/04/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).30543/2008
--------------------
Dated this the 8th day of April, 2009
JUDGMENT
Petitioners have got allotment of a building
from the Housing Board. They are aggrieved by the
refusal on the part of the Housing Board to execute
the sale deed in favour of the petitioners. As per
Ext.P5 dated 19.2.2007, the Housing Board has
intimated the petitioners that though earlier the
Board had demanded an amount of Rs.3,18,973/-,
after waiver of a portion of the interest, the Board
will be satisfied if an amount of Rs.98,078/- is
remitted. The stand has been reiterated in the
counter affidavit also. Learned counsel for the
petitioners submits that the petitioners are now
ready to remit an amount of Rs.98,078/-, but credit
may be given to the amount which has been remitted
pursuant to the interim order passed by this Court.
Submission is recorded.
2. I heard learned counsel for the Housing Board
also.
W.P.(C).30543/2008
2
3. Writ petition is disposed of directing the
second respondent to execute the sale deed in
favour of the petitioners on they remitting an
amount of Rs.98,078, less any amount which they
may have remitted pursuant to the interim order
passed by this Court. The sale deed shall be
executed without any delay as and when the balance
amounts are remitted by the petitioners as indicated
above.
V.GIRI,
Judge
mrcs