High Court Kerala High Court

N.Sethukumar vs The Special Deputy Tahsildar(Rr) on 11 March, 2010

Kerala High Court
N.Sethukumar vs The Special Deputy Tahsildar(Rr) on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8004 of 2010(A)


1. N.SETHUKUMAR, S/O.KUTTAN M.,
                      ...  Petitioner
2. P.V.SUDHISH, S/O.VELAYUDHAN,
3. K.A.KRISHNAN, S/O.ACHUTHAN,

                        Vs



1. THE SPECIAL DEPUTY TAHSILDAR(RR),
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.S.K.BALACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/03/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                    ---------------------------
            W.P(C) Nos.8004/2010, 8033/2010, 8034/2010,
                       8044/2010 & 8082/2010
                   ----------------------------
               Dated this the 11th day of March, 2010.

                            J U D G M E N T

The issue involved in these cases is with regard to the

sustainability of the action pursued by the respondents for

realisation of the amount stated as due from the petitioners. The

petitioners are subscribers of different chits in three cases and

sureties in the remaining two cases. It is stated that, because of the

default occurred on the part of the petitioners, coercive steps have

been pursued by the respondents, which however is not correct or

sustainable; according to the petitioners, because of the legal and

factual infirmities involved as projected in the Writ Petitions.

2. Heard the learned standing counsel appearing for the

second respondent as well as the learned Government Pleader

appearing for the other respondents.

3. The learned Counsel for the Petitioners submits that

even though the petitioners have raised some legal grounds with

specific reference to some judicial precedents, the petitioners do not

W.P(C) Nos.8004/2010, 8033/2010, 8034/2010,
8044/2010 & 8082/2010 2

intend to press the merits of the said contentions and the limited

prayer now put forth before this Court is to enable the petitioners to

discharge the entire ‘overdue amount’ by giving some breathing

time.

4. The learned counsel for the petitioners submits that the

petitioners have made earnest efforts to arrange necessary funds

and are expecting release of the salary arrears within one month. It

is further submitted that the entire overdue amount, which can only

be less than Rs.2 lakhs, will be cleared by the petitioners on or

before the 30th of April 2010.

5. After hearing both the sides, this Court finds it fit and

proper to grant some breathing time to the petitioners to wipe off

the entire liability under the different chits as stated in the Writ

Petitions. The learned standing counsel for the respondents very

fairly conceded that, taking note of the earnest submission made

from the part of the petitioners, the second respondent is prepared

to give time till 15.5.2010, which of course is a helping hand

extended from the part of the second respondent to liquidate the

liability which can’t but be appreciated.

W.P(C) Nos.8004/2010, 8033/2010, 8034/2010,
8044/2010 & 8082/2010 3

6. In the above circumstances, the petitioner is directed to

clear the entire ‘overdue’ amount on or before 15.5.2010, on which

event, the second respondent shall regularise the accounts in

respect of the chitty transaction and the petitioners will be bound to

satisfy the regular monthly payments, without fail. It is made clear

that, if any default is committed the petitioners in satisfying the

entire ‘overdue’ amount as above or if two consecutive defaults are

made in remitting the monthly instalments, the respondents will be

free to proceed with further steps for realisation of the entire

amount in a lump sum.

The Writ Petitions are disposed of.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab

W.P(C) Nos.8004/2010, 8033/2010, 8034/2010,
8044/2010 & 8082/2010 4