IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21720 of 2008(I)
1. ANIL KUMAR V.T.
... Petitioner
Vs
1. THE DISTRICT COLLECTOR
... Respondent
2. THE TAHASILDAR, KOZHENCHERRY TALUK
3. THE TAHASILDAR,(REVENUE RECOVERY)
4. THE VILLAGE OFFICER, ELTHOOR VILLAGE
5. THE MANAGER,
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.21720/2008
-----------------------------------------------------------
Dated this the 14th day of August, 2008
JUDGMENT
Exts.P2 and P3 revenue recovery notices issued at the
instance of the respondent Bank, for realising the dues of
the petitioner are under challenge. Admittedly two loans
have been availed of and default has been committed. In
this writ petition, though several contentions have been
urged, when the matter was taken up for admission, learned
counsel for the petitioner confined his prayer for an
instalment facility to discharge the dues to the Bank.
2. In view of the limited nature of the relief that is
sought for, I heard the counsel for the respondent bank
also in this matter. Having regard to the submissions I feel
that, an opportunity should be extended to him to avoid
coercive action as proposed in Exts.P2 and P3.
WP(c).No.21720/2008 2
3. Therefore the writ petition is disposed of directing
that the petitioner shall pay the amount due to the Bank in
six equal monthly instalments, the first of which shall be
paid on or before 29.8.2008. Subsequent instalments shall
be paid on or before 29th of every succeeding month. It is
clarified that in case the petitioner commits any default in
paying any of the instalments, it will be open to the
respondent to continue the proceedings without further
notice.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.21720/2008 3