IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 4425 of 2002(B)
1. MR.T.R.MOUNAGURUSWAMY,
... Petitioner
Vs
1. KERALA STATE FINANCIAL CORPORATION,
... Respondent
2. DEPUTY TAHSILDAR,(REVENUE RECOVERY),
3. DISTRICT COLLECTOR, CIVIL STATION,
4. MARAYUR PAPER BOARDS(P)LTD., MARAYOOR,
5. STATE BANK OF INDIA, REP. BY ITS
For Petitioner :SRI.C.G.SUNIL
For Respondent :SRI.V.B.UNNIRAJ
The Hon'ble MR. Justice P.R.RAMAN
Dated :26/11/2007
O R D E R
P.R.RAMAN, J
---------------------------------------------
O.P.No.4425 of 2002
---------------------------------------------
Dated this the 26th day of November, 2007
JUDGMENT
Short question that arise for consideration is as to whether
salary attachment is excessive as per Section 80 CPC. This
question is squarely covered by the decision of this court in
Bhargavan Pillai vs. Special Dy. Tahsildar (2003(3) KLT
753). Accordingly further recovery of any amount from the
salary would be made only after expiry of the period under
Section 80 of the CPC and subject to the restrictions contained
therein.
The original petition is allowed to the above extend.
P.R.RAMAN,
JUDGE
csl