IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25311 of 2008(L)
1. T.V. SATHEESAN,AGED 35 YEARS,
... Petitioner
Vs
1. KERALA STATE HOUSING BOARD, REPRESENTED
... Respondent
2. THE ASST. SECRETARY (LOANS), KERALA
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/08/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 25311 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 28th August, 2008.
J U D G M E N T
The petitioner’s father obtained a housing loan from the Kerala
State Housing Board, repayment of which is in arrears. The
petitioner’s father is no more. Now the petitioner is required to pay
the amounts. The petitioner seeks the benefit of one time settlement.
In the above circumstances, I directed the standing counsel to obtain
instructions as to for what amount the Housing Board is prepared to
settle the loan account.
2. The standing counsel today submits that the total amount
due from the petitioner would come to Rs. 1,23,015/- and the Housing
Board is willing to settle the account by accepting an amount of Rs.
81,171/- in full and final settlement of the loan account. Counsel for
the petitioner seeks permission to pay the amount in instalments.
Having heard both sides, I dispose of this writ petition with the
following directions:
The petitioner shall pay an amount of Rs. 81,171/- in five equal
instalments payable on 1-9-2008, 3-10-2008, 1-11-2008, 1-12-2008
and 31-12-2008. If the petitioner pays the instalments without any
default on the due dates, further coercive proceedings for recovery
shall be kept in abeyance. However, if the petitioner commits default
in payment of any one instalment, it would be open to the respondents
to recover the full amount of Rs. 1,23,015/- in a lump sum with
interest thereon without having to issue any fresh notice or
proceedings in that regard.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.