High Court Kerala High Court

Haridasan vs Kerala State Housing Board on 22 February, 2008

Kerala High Court
Haridasan vs Kerala State Housing Board on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6170 of 2008(H)


1. HARIDASAN, MUTHUVANA HOUSE,
                      ...  Petitioner

                        Vs



1. KERALA STATE HOUSING BOARD
                       ...       Respondent

2. THE TAHSILDAR (RR), KOZHIKKODE.

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/02/2008

 O R D E R
                              ANTONY DOMINIC, J.

                ------------------------------------

                            W.P.(C) 6170  of  2008

               -------------------------------------

                          Dated: February 22, 2008



                                   JUDGMENT

It is submitted by the petitioner that he is a defaulter to the

respondents. He had filed W.P.(C) No.23595/2006 and that was

disposed of by Ext.P1 judgment directing that the petitioner shall

apply for the benefit of one time settlement scheme before 20th

September, 2006. It is stated by the petitioner that he had

submitted Ext.P2, but the same was not considered. It is also

stated that although he made a reminder by Ext.P3, recovery steps

have been initiated by Ext.P4 and it is at that stage this writ petition

has been filed.

2. The respondents contended before me that the petitioner

had not applied for the one time settlement as directed in Ext.P1,

and thereupon in order to prove that the representation was, in fact,

forwarded, the petitioner has now produced Ext.P5 acknowledgment

card which shows that Ext.P2 was delivered in the office of the

respondent at Calicut on 20.9.2006. If, as a matter of fact, that has

been received, the respondent ought to have considered the same

WP(C) 6170/08

Page numbers

before coercive action was taken. Now that Ext.P2 has been proved

to have been served on the respondent, I dispose of this writ

petition with the following directions:-

The petitioner shall remit an amount of Rs.6 lakhs offered to

be remitted in Ext.P3 before the respondents within four weeks

from today. If remittance as offered by him is made, the

respondents shall consider Ext.P2 request made by the petitioner

for the benefit of the one time settlement scheme.

3. Subject to remittance as above, I direct that further

proceedings pursuant to Ext.P4 shall be kept in abeyance until a

decision is taken and communicated on Ext.P2.

ANTONY DOMINIC, JUDGE

mt/-