High Court Kerala High Court

P. Hayadas vs Deputy Collector (& Chief Revenue on 22 July, 2008

Kerala High Court
P. Hayadas vs Deputy Collector (& Chief Revenue on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21336 of 2008(M)


1. P. HAYADAS, S/O.T.P. PATHROSE(AGED 59),
                      ...  Petitioner

                        Vs



1. DEPUTY COLLECTOR (& CHIEF REVENUE
                       ...       Respondent

2. THE BRANCH MANAGER, KERALA STATE

3. THE DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.ABRAHAM MATHEW (VETTOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/07/2008

 O R D E R
                            ANTONY DOMINIC, J.

                          ===============
                       W.P.(C) NO. 21336 OF 2008 M
                     ====================

                 Dated this the 22nd day of July, 2008

                               J U D G M E N T

Petitioner, who had availed of a house repair loan from the Kerala

State Housing Board, is facing recovery proceedings following the

agreement violation that was committed. In this writ petition, the prayer

made is confined to one for an instalment facility to discharge the liability.

2. From the statement that is filed by the respondents, it is seen

that the total liability of the petitioner is to the tune of Rs.2,62,073 as on

31/5/2007. Learned counsel contends that in view of their precarious

financial conditions, instalment sought for by the petitioner cannot be

granted.

3. However, having regard to the fact that the petitioner is

desirous of discharging the liability and to save the mortgaged property

from a distress sale, I am inclined to grant an instalment facility to enable

them to pay the dues of the respondent.

4. Accordingly, the writ petition is disposed of directing that the

petitioner shall be permitted to pay the amount that is due to the 2nd

respondent in 4 equal monthly instalments. The first instalment will be

WPC 21336/08
:2 :

paid directly to the Kerala State Housing Board on or before 15th of August,

2008 and the subsequent instalments before 15th of every succeeding

month. It is clarified that in case the petitioner commits default in paying

the amount as above, the respondents will be free to continue the

proceedings that they have initiated without further notice to the

petitioner.

ANTONY DOMINIC, JUDGE
Rp