High Court Kerala High Court

M/S.D.C.Chose & Company vs Cochin Port Trust on 30 January, 2010

Kerala High Court
M/S.D.C.Chose & Company vs Cochin Port Trust on 30 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 89 of 2010()


1. M/S.D.C.CHOSE & COMPANY,
                      ...  Petitioner

                        Vs



1. COCHIN PORT TRUST,
                       ...       Respondent

2. THE DEPUTY SECRETARY (ESTATE)

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

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

 Dated :30/01/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                WRIT APPEAL NO. 89 OF 2010
              ---------------------------------------------------
                 Dated this the 30th January, 2010

                               JUDGMENT

K.M. Joseph, J.

Appellant challenges the decision of the learned Single

Judge by which the learned Single Judge has permitted the

petitioner to remit the amounts due. The learned Single Judge

has directed payment of Rs.4 Lakhs before the last working day

of December, 2009 and the balance shall be paid in equal

instalments of Rs.1 Lakh.

2. We heard the learned counsel for the appellant and also

the learned counsel appearing on behalf of the respondent Port

Trust. Learned counsel for the appellant submits that the

appellant may be permitted to pay off the amount in six

instalments. It is pointed out by the learned counsel for the

respondents that the amount due is more than Rs.7,00,000/=

WPC.89 OF 2010 2

(Rupees Seven Lakhs). He would further submit that the

learned Single Judge has exercised his discretion and there is

nothing for the Appellate Court to interfere. Learned counsel

for the appellant would point out that the appellant is in deep

financial distress and, therefore, instalment facility may be

afforded.

3. After hearing the arguments, we feel that the appellant

shall be permitted to pay off the entire amount in instalments.

Accordingly, the Writ Appeal is disposed of permitting the

appellant to pay off the entire amount due in four equal monthly

instalments, the first of which shall be payable on or before

15.02.2010 and the remaining instalments on or before the 15th

of every succeeding month. The respondent Port Trust will

furnish a Statement to the appellant within one week from today

showing the exact amount of instalments to be paid in terms of

this Judgment. If the appellant pays the instalments in

accordance with this Judgment, recovery steps will be kept in

WPC.89 OF 2010 3

abeyance. However, if the appellant commits default in

payment of any single instalment, the appellant will lose the

benefit of this Judgment and the respondents will be free to

proceed against the appellant in accordance with law. Needless

to say, the amount will bear interest in accordance with law.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge