Kerala High Court
Haiderali vs Senior Inspector Of Co-Operative on 4 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17437 of 2007(A)
1. HAIDERALI, S/O.ENUDDIN HAJI,
... Petitioner
2. SUHARA, W/O.HAIDERALI, KOTTARAPPATT
Vs
1. SENIOR INSPECTOR OF CO-OPERATIVE
... Respondent
2. CHAVAKKAD TALUK RURAL HOUSING
For Petitioner :SRI.RAJIT
For Respondent :SRI.N.J.JOHNSON
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/09/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
==================================
W.P.(C).No. 17437 of 2007 - A
====================
Dated this the 4th day of September, 2008.
J U D G M E N T
Learned counsel for the 2nd respondent states that if the
petitioners file a representation before the 2nd respondent seeking
One Time Settlement, that would be considered. This is recorded
and the writ petition is ordered directing that the impugned
distress action will stand deferred for one month to give the
petitioner an opportunity to do as above.
The writ petition ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
bkn/-