High Court Kerala High Court

Annamma Abraham vs K.S.F.E.Ltd on 14 December, 2007

Kerala High Court
Annamma Abraham vs K.S.F.E.Ltd on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37086 of 2007(Y)



1. ANNAMMA ABRAHAM
                      ...  Petitioner

                        Vs

1. K.S.F.E.LTD
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM MATHEW (VETTOOR)

                For Respondent  :SRI.M.L.SAJEEVAN, SC, KSFE LTD.

The Hon'ble MR. Justice V.GIRI

 Dated :14/12/2007

 O R D E R
                              V.GIRI, J.

          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C)No.37086 of 2007
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 14th day of December 2007

                                JUDGMENT

Petitioner is a widow of one Itty Abraham Vallikkattil, who

apparently committed suicide on account of certain heavy financial

problems faced by him. One of them related to a liability incurred

with the first respondent herein. Proceedings were instituted before

this Court on more than one occasion, but it is not necessary to

refer to them in detail in the light of the directions proposed to be

issued herein.

2. Exts.P3 and P4 are notices under the Revenue Recovery Act

issued on a requisition made by the first respondent. Learned

counsel for the petitioner Mr.Abraham Mathew submits that the

petitioner is in a position to pay the amount due, as mentioned

therein, provided they are granted some time to effect such

payment.

3. I have heard the learned standing counsel for the first

respondent Mr.M.L.Sajeevan also.

4. In the facts and circumstances of the case and essentially

taking note of the fact that the liability was incurred by the

W.P.(C)37086/2007 2

petitioner’s late husband who died in tragic circumstances,

petitioner may pay the amount due as per Exts.P3 and P4 in 10

(ten) equal monthly instalments, commencing from the first of

February 2008. It is made clear that if two consecutive instalments

are defaulted, this facility shall stand withdrawn, and it will be open

to the first respondent to enforce the recovery notices without

further notice. Subject to the facility for payment of the amount in

instalments enforcement of Exts.P3 and P4 shall be kept in

abeyance for the above mentioned period.

5. Learned counsel for the petitioner submits that in certain

cases, government has passed orders granting remission of interest

to the persons who had defaulted repayment of the amount due to

the first respondent. Suffice it to say that the right, if any, available

to the petitioner to avail a similar benefit will be left unaffected by

this judgment.

V.GIRI, JUDGE

css/