IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8634 of 2008(C)
1. ABDULLAH SHAMEEM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE KERALA KHADI & VILLAGE INDUSTRIES
3. THE SPECIAL TAHSILDAR,
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 8634 of 2008
-------------------------------------
Dated: MARCH 13, 2008
JUDGMENT
In this writ petition, petitioner is a defaulter to the 2nd
respondent and recovery proceedings have been initiated.
2. It is seen from Ext.P11 that the property has been brought
for sale. When the matter was taken up for hearing, the only relief
that pressed before me by the counsel for the petitioner is one for
discharging the liability in instalments.
3. I heard the counsel for the 2nd respondent also.
4. Having regard to the submissions made by both sides, I
dispose of this writ petition directing that the entire amount due
from the petitioner shall be paid by him in six equal monthly
instalments, the first of which shall be payable on or before 31st of
March, 2008 and the subsequent instalments will be payable before
the end of the succeeding months. Subject to payment as above,
further revenue recovery proceedings against the property of the
petitioner shall be kept in abeyance. In case any default is
WP(C) 8634/08
Page numbers
committed by the petitioner in paying any one of the instalments,
the 2nd respondent will be free to continue the action that it has
already initiated.
ANTONY DOMINIC, JUDGE
mt/-