IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20572 of 2009(O)
1. B.SUKESH, T.C. 4/1950, PANDIT COLONY,
... Petitioner
Vs
1. STATE BANK OF TRAVANCORE,
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :13/09/2010
O R D E R
HARUN-UL-RASHID, J.
------------------------
W.P.(C).No.20572 Of 2009
----------------------
Dated this the 13th day of September, 2010.
J U D G M E N T
The petitioner is the judgment debtor in E.P.No.322 of 2006
in O.S.No.67 of 2004 of the Principal Sub Court,
Thiruvananthapuram. The challenge is against the order passed
by the Principal Sub Court in E.A.No.307 of 2009 in the above
E.P. Ext.P7 is the order.
2. The judgment debtor paid Rs.1 Lakh towards the
decree debt and same was recorded by this Court in the order
dated 4.12.2008. The petitioner requested before the Principal
Sub Court that he may be allowed to pay the balance decree
amount by monthly instalments of Rs.1,000/- per month. The
decree holder bank submitted before the execution court that the
balance amount payable by the petitioner is Rs.90,000/-. The
execution court did not accept the request of the petitioner and a
direction was issued to pay the balance amount in nine equal
monthly instalments.
W.P.(C).No.20572 Of 2009
::2::
3. The learned counsel for the petitioner submitted that
the petitioner is a retired employee and he is getting a meager
amount as pension and the amount is not even sufficient to meet
his daily requirements and requested this Court that he may be
allowed to pay off the decree debt in monthly easy instalments.
4. Taking into account the grievance of the petitioner
who is a retired employee, this Court order that the balance
decree amount shall be paid in monthly instalments of
Rs.5,000/-. It is further ordered that if the monthly instalment is
not paid on or before the 10th of every month and committed
default the decree holder is free to approach the execution court
for realising the decree debt in lump sum.
Writ petition is disposed of as above.
HARUN-UL-RASHID,
Judge.
bkn/-