IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32356 of 2004(B)
1. ABRAHAM MATHEW, VAZHACKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY SECRETARY,
... Respondent
2. DEPUTY THAHASILDAR, REVENUE RECOVERY,
3. THRESIAMMA, PALLIPATTU HOUSE,
For Petitioner :SRI.V.P.MOHAMMED NIYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :20/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 32356 of 2004
---------------------------------
Dated, this the 20th day of November, 2007
J U D G M E N T
Petitioner is challenging recovery proceedings initiated for
recovery of compensation awarded by Motor Accident Claims
Tribunal. Since the award is not produced or challenged in this
Court, there is no scope for entertaining challenge against recovery
proceedings against the same. However, since conditional stay was
granted by this Court and if petitioner has made payment in terms
of the interim order, I feel interest for the future and collection
charges can be waived, provided, petitioner clears the balance
arrears within a period of one month from the date of receipt of a
copy of this judgment. This writ petition is, accordingly, disposed of
granting time as above to the petitioner to pay the balance arrears
without future interest and collection charges, failing which recovery
will be made with full interest and collection charges.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg