IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34928 of 2008(G)
1. AMMU, AGED 61 YEARS, W/O.KUNJAPPU, R/AT.
... Petitioner
Vs
1. ASSISTANT REGISTRAR OF CO.OP.SOCIETIES/
... Respondent
2. CHAVAKKAD TALUK RURAL HOUSING CO.OP.
For Petitioner :SRI.RAJIT
For Respondent :SRI.N.J.JOHNSON
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :12/12/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
W. P. C. No.34928 of 2008
------------------------------------------------
Dated this the 12th day of December, 2008
JUDGMENT
Rs.40,000/- is reported to have been
deposited in compliance with the order
dt.26/11/08. Respondents have also entered
appearance through lawyer and counsel on both
sides submit that the petitioner can be
permitted to discharge the balance debt in
four equal monthly instalments beginning with
15th of January, 2009.
2. In the result, I allow the petitioner/
judgment debtor to deposit the balance debt in
four equal monthly instalments beginning with
15/01/09. In the event of the petitioner
committing default in payment of any monthly
instalment on or before the due date, the
benefit granted to him to discharge the debt
in instalments shall stand forfeited and the
decree holder shall be entitled to proceed
W. P. C. No.34928 of 2008 -2-
with execution from the stage at which the
execution stands at present as I have not
interfered with the proceedings in the court
below in any manner in this Writ Petition
other than granting the benefit of instalments
as aforesaid on agreement.
3. This Writ Petition is disposed of as
above.
K.P.BALACHANDRAN,
JUDGE
kns/-
W. P. C. No.34928 of 2008 -3-
K.P.BALACHANDRAN, J.
————————————————
W. P. C. No.34928 of 2008
————————————————
Dated this the 26th day of November, 2008
ORDER
Heard. Counsel for the petitioner submits
that the petitioner who is the judgment debtor
will make a deposit or payment of an amount of
Rs.40,000/- (Rupees Forty Thousand Only)
positively within two weeks from today and
that she is prepared to make payment of the
balance also in instalments. In view of the
said submission, petitioner is directed to
make payment of Rs.40,000/- (Rupees Forty
Thousand Only) to the decree holder/Bank
positively within two weeks from today and
report the matter to this Court as also to the
execution court.
2. In the meanwhile, issue notice to the
respondents by speed post with acknowledgment
W. P. C. No.34928 of 2008 -4-
due and post the case after two weeks. Interim
stay of further proceedings in Ext.P1 is
granted for a period of three weeks from
today.
K.P.BALACHANDRAN,
JUDGE
kns/-