High Court Kerala High Court

Sivan vs Irinjalakuda Town … on 31 July, 2008

Kerala High Court
Sivan vs Irinjalakuda Town … on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23096 of 2008(Y)


1. SIVAN,S/O PARAMAN, SIVANANDA VILASOM,
                      ...  Petitioner

                        Vs



1. IRINJALAKUDA TOWN CO-OPERATIVE'BANK LTD.
                       ...       Respondent

2. ARBITRATOR CUM SALE OFFICER,

3. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.M.R.SASITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :31/07/2008

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J.
              ---------------------------------------------
                   W.P.(C).NO.23096 OF 2008-Y
              ----------------------------------------------
               Dated this the 31st day of July, 2008.

                           J U D G M E N T

Advocate Sri.T.R. Harikumar appears for the first

respondent. Notice to respondents 2 and 3 is dispensed with.

Learned counsel for the first respondent submits on

instruction that after the issuance of Ext.P1 impugned order, the

petitioner remitted an amount of Rs. One lakh. Having heard

the learned counsel for the petitioner, it is seen that there is

no jurisdictional error or legal infirmity in the issuance of Ext.P1.

No other ground is also argued before me on the question of

legality of Ext.P1. The learned counsel for the petitioner

ultimately confines his submission by stating that the petitioner

gives up all other contentions and prays that he may be

permitted to pay off the remaining outstandings in

instalments. Having regard to the total amount still

outstanding, it is directed that distress action following Ext.P1

.

2

will stand deferred, if the petitioner, at the rate of Rs.50,000/-

per month, payable on or before 25th of every month

commencing from 25th August, 2008 and thereby wipe off the

entire outstandings . This order does not stand in the way of

the first respondent extending any ameliorative measure, as

may be available in accordance with law, on the request of the

petitioner. If there is default in remitting any of the

instalments as directed above, the benefit of this judgment will

stand recalled automatically.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

cl

.

3