IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26085 of 2007(E)
1. C.I.MOHANAN, AGED 53 YEARS,
... Petitioner
Vs
1. THE BRANCH MANAGER,
... Respondent
2. THE VILLAGE OFFICER, THIRUMARADI VILLAGE
3. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,
For Petitioner :SRI.C.A.NAVAS
For Respondent :SRI.SATHISH NINAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :24/08/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 26085 of 2007
-------------------------
Dated, this the 24th day of August, 2007
J U D G M E N T
Since the prayer is only for instalment facility to clear the
arrears, this writ petition is disposed of granting 15 equal monthly
instalments to the petitioner to clear the arrears, first of which will
be paid on or before 20/09/2007 and balance on or before 20th day
of 14 succeeding months. RR proceedings will be kept in abeyance
for payment as above. If petitioner commits default in making
payment of any of the instalments, the instalment facility granted
will stand automatically vacated on first default and respondents will
proceed for recovery. However, if payments are made voluntarily,
no collection charges should be recovered from the petitioner.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg