IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28899 of 2003(M)
1. KRISHNAKUMAR
... Petitioner
Vs
1. GENERAL MANAGER,DIC,PALAKKAD
... Respondent
For Petitioner :SRI,P.R.VENKATESH
For Respondent :SRI.V.CHITAMBARESH
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/11/2010
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.28899 OF 2003
---------------------------------------
Dated this the 23rd day of November, 2010
JUDGMENT
The petitioner has filed this writ petition challenging orders
resuming a shed allotted to the petitioner for non-payment of
instalment amounts. The liability to pay is not disputed. Even
according to the petitioner, the petitioner only requested for
monthly instalments to pay off the amounts due. At the time of
admission this Court granted a stay on condition that the
petitioner pays an amount of `.25,000/- within three weeks. If
the petitioner has paid that amount, the writ petition would stand
disposed of with a direction to the petitioner to pay the balance
amount in five equal monthly instalments starting from 1.1.2011.
Every subsequent instalment shall be paid on the first working
day of every succeeding month. If the petitioner has not paid the
amount of `.25,000/- as directed by the interim order dated
4.9.2003, the writ petition would stand dismissed. If the
W.P.(C)No.28899/03 2
petitioner commits default in payment of any of the above
instalments, the respondents would be free to resume the shed
as per the impugned proceedings.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
acd
W.P.(C)No.28899/03 3