High Court Kerala High Court

Pushpangathan Nadar. vs The Kerala State Housing Board on 19 August, 2008

Kerala High Court
Pushpangathan Nadar. vs The Kerala State Housing Board on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16777 of 2008(V)


1.  PUSHPANGATHAN NADAR.S/O. NARAYANAN NAIR
                      ...  Petitioner

                        Vs



1. THE KERALA STATE HOUSING BOARD
                       ...       Respondent

2. ACCOUNTS OFFICER,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.A.JAYASANKAR, SC KSHB, TVM

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/08/2008

 O R D E R
                         ANTONY DOMINIC, J.

                = = = = = = = = = = = = = = = = =
                     W.P.(C) No. 16777 OF 2008 V
                = = = = = = = = = = = = = = = = =


                Dated this the 19h day of August 2008


                            J U D G M E N T

Petitioner is a defaulter to the Housing Board. Recovery

proceedings were initiated by Exts. P1 and P2. It is challenging the

recovery the writ petition is filed.

2. At the stage of admission by order dated 5.6.2008 this

Court granted stay on condition that the petitioner remits

Rs.60,000/- and it is submitted by both sides that this order has

been complied with. In the writ petition, the petitioner has

produced Exts. P3 and P4 applications made by him for the benefit

of One Time Settlement Scheme.

3. Since it is admitted position that at present OTS Scheme is

in vogue, it is only proper that the 1st respondent considers Exts. P3

and P4 applications. Therefore, the writ petition is disposed of

directing that the 1st respondent shall consider Exts. P3 and P4 in

the light of the OTS Scheme in vogue. Orders on Exts. P3 and P4

W.P.(C) No. 16777 OF 2008
-2-

shall be passed as expeditiously as possible, at any rate within 8

weeks from today. It is directed that until orders are passed on

Exts. P3 and P4 and the same is communicated to the petitioner, the

stay granted by this Court on 5.6.2008 will continue in force.

ANTONY DOMINIC
JUDGE
jan/-