IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5903 of 2005(C)
1. JOSE, S/O. DEVASSYA,
... Petitioner
2. VARGHESE, S/O. DEVASSYA,
Vs
1. THE SYNDICATE CHITS FUNDS LTD.,
... Respondent
For Petitioner :SRI.RAJESH CHAKYAT
For Respondent :SRI.NIDHI BALACHANDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :31/05/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.5903 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 31st May, 2007
JUDGMENT
Having regard to the rival submissions addressed before me, I
am of the view that the only relief which can be aspired for by the
petitioner is instalment facility in the matter of discharging the decree
debt which presently comes to around Rs.30,000/-. Accordingly, the
Writ Petition will stand disposed of issuing the following directions:
The order of stay presently passed will continue only on
condition that the petitioners will remit every month commencing
from 15.6.2007 at the rate of Rs.3000/-. It is made clear that in the
event of any two defaults, they will forfeit the benefit of this
judgment. Under such a contingency the court below will proceed
with the execution as prayed for by the decree-holder.
srd PIUS C.KURIAKOSE, JUDGE