High Court Kerala High Court

K.M. Gopi vs The Kerala State Co-Operative … on 9 October, 2007

Kerala High Court
K.M. Gopi vs The Kerala State Co-Operative … on 9 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24407 of 2007(E)


1. K.M. GOPI,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. REGISTRAR OF CO-OPERATIVE SOCIETIES,

3. THE DEPUTY DIRECTOR,

4. SMT.V.T.REENA, W/O.LATE PRADEEPKUMAR,

                For Petitioner  :SRI.K.ANAND

                For Respondent  :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :09/10/2007

 O R D E R
                          K.M.JOSEPH, J.
                   - - - - - - - - - - - - - - - - - - - - -
             W.P.(c).No.24407 OF 2007
               - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 9th day of October, 2007

                               JUDGMENT

Petitioner is aggrieved by the attachment of the salary.

Petitioner is working as Driver in the Diary Development

Department. Petitioner stood as surety along with one

P.K.Ramakrishnan for a loan availed by the husband of the 4th

respondent. Husband of the 4th respondent passed away.

After hearing the parties, I am of the view that instead of

Rs. 2500/- the attachment of the petitioner’s salary can be

ordered to be effected at the rate of Rs. 2000/- per month.

Accordingly, the writ petition is disposed of directing that the

salary of the petitioner is to be attached at the rate of Rs. 2000/-

( Rupees two thousand) per month instead of Rs. 2,500/- per

month.

(K.M.JOSEPH, JUDGE)

sv.