High Court Kerala High Court

M/S Kallookkadan Modern Rice Mill vs M/S T.O. Varghese on 11 July, 2008

Kerala High Court
M/S Kallookkadan Modern Rice Mill vs M/S T.O. Varghese on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 734 of 2008(G)


1. M/S KALLOOKKADAN MODERN RICE MILL,
                      ...  Petitioner

                        Vs



1. M/S T.O. VARGHESE, RICE & PADDY DEALERS,
                       ...       Respondent

2. THE MANAGING DIRECTOR

3. STATE OF KERALA,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/07/2008

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============
                           R.P.No.734 of 2008
                                     IN
                      W.P.(C) NO. 31143 OF 2007 G
                    ====================

                Dated this the 11th day of July, 2008

                                 O R D E R

Though the prayer in this petition is to review the order dated 22nd

of February, 2008, I am not satisfied that the petitioner has made out a

case for review as sought for. Thereupon, the learned counsel for the

petitioner submits that anticipating favourable orders in the review a

portion of the 3rd instalment and balance instalments have not been paid.

He requests that he may be given enlargement of time for making

payment of the entire amount due as per the interim order.

2. I heard the counsel for the 1st respondent also.

3. Having regard to the submissions made, it is directed that the

balance amount due from the petitioner in terms of the interim order

dated 22/2/2008 will be permitted to be paid in two instalments. The first

instalment will be paid in the first week of August 2008 and the second

instalment in the first week of September, 2008.

Subject to the modification, the review petition is disposed of.

ANTONY DOMINIC, JUDGE
Rp