IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 330 of 2009()
1. THALHATH.C.P, S/O. SAIDALAVI,
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. THE ACCOUNTS OFFICER,
3. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.C.M.MOHAMMED IQUABAL
For Respondent :SRI.V.R.KESAVAKAIMAL, SC, BSNL
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN
Dated :12/02/2009
O R D E R
J.B. Koshy,Ag.C.J. & P. Bhavadasan, J.
—————————————-
W.A No. 330 of 2009
—————————————-
Dated this the 12th day of February, 2009
Judgment
Koshy, Ag.C.J.
The learned Judge allowed to pay the amount due to the
department in four monthly instalments inclusive of interest. It is
the case of the petitioner that he will comply with the directions
regarding payment of principal amount, but, direction to pay 9%
interest is not justifiable. According to the petitioner, there is no
provision to pay interest. In the above circumstances, principal
amount due to the department may be paid in four equal monthly
instalments. With regard to the question of payment of interest,
after payment of the principal amount due, respondents can decide
the matter with notice to the appellant.
The writ appeal is disposed of.
J.B.Koshy
Acting Chief Justice
P. Bhavadasan
Judge
vaa