High Court Kerala High Court

P.R.Kamalakshi vs Kerala State Housing Board on 16 April, 2010

Kerala High Court
P.R.Kamalakshi vs Kerala State Housing Board on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13237 of 2010(D)



1. P.R.KAMALAKSHI
                      ...  Petitioner

                        Vs

1. KERALA STATE HOUSING BOARD
                       ...       Respondent

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/04/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 13237 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 16th day of April, 2010

                         J U D G M E N T

Petitioner is aggrieved by proceedings for recovery of

loan amounts given to the petitioner by the Kerala State

Housing Board. Petitioner has admittedly defaulted

payment of installments. Petitioner’s submission is that

petitioner has filed Ext.P1 application for One Time

Settlement which has not been considered so far. Petitioner

submits that it is unjust to continue coercive proceedings

without considering the application for One Time

settlement.

2. I have heard the standing counsel for the

respondents also.

3. In the facts and circumstances of the case, I

dispose of this writ petition with the following directions:

The 2nd respondent shall consider and pass orders

on Ext.P1 as expeditiously as possible, at any rate

W.P.(C)No. 13237 of 2010
-2-

within a period of one month from the date of

receipt of a copy of this judgment, after hearing

the petitioner. Till then there will be a stay of

coercive recovery on condition that the petitioner

pays 50% of the amount demanded within two

weeks.

S. SIRI JAGAN
JUDGE

shg/