IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1378 of 2008(F)
1. T.G.SUNILKUMAR
... Petitioner
Vs
1. REGIONAL MANAGER,KERALA STATE
... Respondent
2. THE REGIONAL MANAGER,
3. THE DEPUTY TAHSILDAR,
4. THE VILLAGE OFFICER, THOTTAKKADU VILLAGE
5. THE VILLAGE OFFICER, THOTTAKKADU
6. THE VILLAGE OFFICER,
7. T.G.SURESH ,S/O.LATE NJANASEELAN
8. R.SREEDEVI, KOLAKKULAM HOUSE
9. BIJU SUKUMARAN, KOLAKKULAM HOUSE
10. M.R.KRISHNANKUTTY, NADUKKAYIL HOUSE
11. T.J.SANTHAMMA, W/O. KRISHNANKUTTY
For Petitioner :SRI.P.KURUVILLA JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :12/03/2009
O R D E R
C.N.RAMACHANDRAN NAIR,J.
....................................................................
R.P. No.1378 of 2008 in
W.P.(C) No.9507 of 2004
....................................................................
Dated this the 12th day of March, 2009.
ORDER
Review Petition is filed on the ground that attached equipments
are retained by the Tahsildar without sale. However, Government
Pleader and counsel appearing for respondents 1 and 2 submitted that
petitioner approached the Consumer Court and probably pendency of
litigation led to delay in sale of attached articles. In any case I do not
find any ground to interfere with the judgment in review as there is no
mistake in the judgment. However, considering the financial plight
expressed by the petitioner, I feel petitioner should be granted OTS
benefit or waiver of interest fully or partially. If petitioner offers
reasonable settlement, I direct the respondents to consider the same
and permit settlement and then withdraw RR proceedings. However,
any claim for waiver of full or partial interest should be considered
only after payment of balance loan amount excluding interest and if
2
balance loan amount is so paid, then recovery also should be kept in
abeyance until decision is taken by the first respondent on the claim for
waiver. Review Petition is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
pms