High Court Kerala High Court

M.S.Vijayan vs The District Collector on 7 August, 2008

Kerala High Court
M.S.Vijayan vs The District Collector on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9635 of 2005(V)


1. M.S.VIJAYAN, S/O.LATE SIVASANKARAN,
                      ...  Petitioner
2. K.BHARATHI, W/O.M.S.VIJAYAN, AGED 46

                        Vs



1. THE DISTRICT COLLECTOR, PALAKKAD.
                       ...       Respondent

2. THE SPECIAL DEPUTY TAHSILDAR (RR),

3. THE KERALA STATE FINANCIAL ENTERPRISES

                For Petitioner  :SRI.O.P.NANDAKUMAR

                For Respondent  :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :07/08/2008

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                             W.P.(C) No.9635 of 2005
                  ....................................................................
                    Dated this the 7th day of August, 2008.

                                         JUDGMENT

W.P. was filed challenging recovery proceedings for recovery of loan

due from petitioner to KSFE. This court vide interim order dated 23.3.2005

granted instalment facility to clear the arrears. If payments were made in

terms of the interim order, liability would have been over long back. If

payment is not made and default continues, recovery can be continued

against the petitioner. The W.P. is closed as above.

C.N.RAMACHANDRAN NAIR
Judge
pms