IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9995 of 2010(Y)
1. ALPHA PAUL C.P., CHAZHOOR HOUSE,
... Petitioner
Vs
1. KERALA STATE HOUSING BOARD,
... Respondent
2. THE COLLECTOR/ AUTHORIZED OFFICER,
3. THE DIVISIONAL MANAGER, DIVISIONAL
For Petitioner :SRI.K.PRAVEEN KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :24/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C).No. 9995 of 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 24th day of March, 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
J U D G M E N T
The petitioner had availed a ‘housing loan’ to an extent
of Rs.5 lakhs in the year 1999 from the respondent/Kerala
State Housing Board, but the repayment could not be
effected on time, under which circumstance, the Board
proceeded with further steps for realisation of the due
amount, under the RR Act, which forms the subject matter of
challenge in this Writ Petition.
2. Heard the learned Standing Counsel for the
respondent Board, as well as the learned Government
Pleader for the 2nd respondent.
3. The learned counsel for the petitioner submits that,
the petitioner is ready and willing to satisfy the entire
outstanding liability and that the relief prayed for in the
present Writ Petition is only to have the benefit of
W.P.(C).No. 9995 of 2010
2
installments, to wipe off the entire arrears in a phased
manner.
4. The learned Standing Counsel for the respondent
submits that, though this is the 3rd or 4th round of litigation
being pursued by the petitioner, the respondents are ready
and willing to give one more opportunity to the petitioner,
provided, a substantial portion of the liability is cleared
forthwith, so as to avail the benefit of installments.
5. In the above circumstances, this Court directs the
petitioner to deposit an amount of Rs.5 lakhs (Rupees five
lakhs only) on or before the 31st of March 2010 and the
balance amount shall be satisfied by way of ‘5’ equal
monthly installments, the first of which shall be effected on
or before the 30th of April 2010, to be followed by similar
installments, to be effected by the 30th of the succeeding
months. It is made clear that, if any default is made by the
petitioner, the respondents will be free to proceed with
W.P.(C).No. 9995 of 2010
3
appropriate steps to the realisation of the entire amount in
a lump sum.
The writ petition is disposed of as above.
P.R. RAMACHANDRA MENON
JUDGE
nl