High Court Kerala High Court

P.H.Pathumma vs Itty Iype Cheriyan on 18 December, 2007

Kerala High Court
P.H.Pathumma vs Itty Iype Cheriyan on 18 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37583 of 2007(Y)


1. P.H.PATHUMMA,W/O.ABBARKUTTY
                      ...  Petitioner

                        Vs



1. ITTY IYPE CHERIYAN
                       ...       Respondent

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :18/12/2007

 O R D E R
                             M.N.KRISHNAN, J.
                             --------------------------
                        W.P.(C). NO. 37583 OF 2007
                               ---------------------
                Dated this the 18thday of December, 2007

                               J U D G M E N T

This writ petition is preferred against the order of the Sub

Judge, Kottayam, whereby the court has ordered attachment of Rs.1,000/-

from the petitioner’s salary. I had gone through Ext.P3 salary certificate

and it shows that petitioner is having a basic pay of Rs.17,500/-. There are

deductions and the carry home salary is Rs.2,285/-.

2. Learned counsel for the writ petitioner contends that since the

carry home salary is Rs.2,285/- and if Rs.1,000/- is deducted from the

same and remaining two third is also deducted, there will be only Rs.428/-

to be attached in the case. I cannot agree with the said contention. What

is attachable has been decided by this court in Sasidharan v. K.C.T.S.S.

Sangam [1994 (1) KLT 429]. The court has held that the basic pay alone

can be taken into consideration and DA and HRA are to be excluded. The

court further held that the PF and LIC recoveries etc., are not liable to be

deducted from the calculation. Similarly, the amount of recovery for other

purposes are also not to be excluded in calculating the exemption.

Therefore the order of the court below to attach the salary of Rs.1,000/- is

perfectly in order and it does not call for any interference.

Therefore, the writ petition lacks merit and it is dismissed.

M.N.KRISHNAN, JUDGE
vps