High Court Kerala High Court

M.A.Aliyar vs The Executive Engineer on 17 February, 2009

Kerala High Court
M.A.Aliyar vs The Executive Engineer on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12079 of 2004(K)


1. M.A.ALIYAR, MANARATHU HOUSE,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  :SRI.N.N.SUGUNAPALAN, SC, KSEB

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

 Dated :17/02/2009

 O R D E R
                            K.M. JOSEPH, J.

              ````````````````````````````````````````````````````
                   W.P.(C) No. 12079 OF 2004 K
              ````````````````````````````````````````````````````
             Dated this the 17th day of February, 2009

                            J U D G M E N T

Learned counsel for the petitioner only seeks some

time to pay off the amount in instalments.

2. I heard learned counsel for the respondents also.

3. Writ petition is disposed of as follows.

Petitioner is permitted to pay off the entire amount due in

seven equal monthly instalments. The first instalment shall be

paid on or before 1.3.2009 and the further instalments shall be

paid on or before the first working day of the succeeding months.

If the petitioner makes default in a single instalment, the petitioner

will lose the benefit of this judgment and it will be open to the

respondents to proceed against the petitioner in accordance with

law. The 1st respondent will serve a statement on the petitioner

within ten days from today showing the exact amount of instalment

to be paid in terms of this judgment.

Sd/-

(K.M.JOSEPH, JUDGE)
aks