IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 819 of 2009(S)
1. PRADEEP KUMAR.K,AGED 46 YEARS,
... Petitioner
Vs
1. VIJAYAKUMAR,AGED 52 YEARS,S/O.SANKU
... Respondent
For Petitioner :SRI.H.B.SHENOY
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/07/2009
O R D E R
S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
----------------------------------------------
Con.Case (C) No.819 of 2009
----------------------------------------------
Dated 28th July, 2009.
J U D G M E N T
Kurian Joseph, J.
Learned counsel appearing for the respondent,
referring to the statement submits that the petitioner has been
put back in possession of the shop room in terms of Annexure I
order. It is seen that the petitioner has to pay an amount of
Rs.1,19,681/-. The said amount has been directed to be paid
within a week. Naturally, the repossession is subject to
compliance with the terms as stated in Annexure I order. Faced
with such a situation, the petitioner prays that an opportunity
may be given to him to pay the dues in four equal monthly
instalments. As a special case, learned counsel for the
respondent submits that the petitioner can be permitted to pay
the amount in two equal monthly instalments. However, in the
peculiar facts and circumstances of this case, we feel that the
petitioner can be permitted to pay the amount in three equal
monthly instalments, starting from the month of August, 2009.
We make it clear that the entire dues as per Annexure I shall paid
by the petitioner in three equal monthly instalments, starting
Con.Case No.819/2009 2
from the month of August, 2009 along with the current rent
before the 20th of each month. We further make it clear that the
instalment facility is granted only in respect of the amount as
stated in Annexure I and the current rent will have to be paid on
the due dates as per the agreement. Needless also to say that in
case there is any default, it will be open to the respondent to take
steps as per the agreement.
S.R.BANNURMATH,
Chief Justice.
KURIAN JOSEPH,
Judge.
tgs
S.R.BANNURMATH, C. J. &
KURIAN JOSEPH, J.
———————————————-
Con.Case (C) No.819 of 2009
———————————————-
J U D G M E N T
Dated 28th July, 2009.