IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2032 of 2009(P)
1. PAUL JOSEPH, KUREEKA VEEPATTU HOUSE,
... Petitioner
Vs
1. THE KERALA KHADI AND VILLAGE
... Respondent
2. PROJECT OFFICER, DISTRICT KHADI
3. THE DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.JOSE J.MATHAIKAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 2032 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of January, 2009
JUDGMENT
I heard learned counsel for the petitioner, learned counsel
appearing on behalf of the first respondent and the learned Government
Pleader.
2. The prayer in the writ petition is for enlargement of time till
31.3.2009 for repayment of the loan. However, learned counsel appearing
on behalf of the first respondent Sri. K.P.Harish would point out that if the
petitioner files an application within a week from today, the Board, which
has extended the time for one time settlement scheme will consider the
application and the petitioner will get the time to pay the amount till
31.3.2009.
I record this submission of the learned counsel for the first
respondent and direct that if the petitioner files an application claiming the
benefit of one time settlement scheme within a week from today before the
first respondent, a decision will be taken thereon and communicated within
a month and the petitioner will be given time till 31.3.2009 to pay the said
amount. Necessarily, if the petitioner does not pay the amounts as directed
by 31.3.2009, it will be open to the respondents to recover the amount in
WPC.2032/2009. 2
accordance with law from the petitioner. Proceedings pursuant to Ext.P2
will be kept in abeyance till 31.3.2009.
(K.M. JOSEPH, JUDGE)
sb