High Court Kerala High Court

Radhakrishna Pillai Son Of Gopala vs State Of Kerala on 6 January, 2009

Kerala High Court
Radhakrishna Pillai Son Of Gopala vs State Of Kerala on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 136 of 2009(N)


1. RADHAKRISHNA PILLAI SON OF GOPALA
                      ...  Petitioner
2. JAYASREE, WIFE OF RADHAKRISHNA PILLAI,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOLLAM.

3. THE SPECIAL TAHSILDAR (REVENUE

4. KERALA STATE FINANCIAL ENTERPRISES LTD.,

5. THE MANAGING DIRECTOR, KERALA STATE

6. THE MANAGER, KERALA STATE FINANCIAL

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  :SRI.ASOK M.CHERIYAN, SC, K.S.F.E. LTD.

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/01/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                    W.P.C. NO. 136 OF 2009 N
                  --------------------------------------
                 Dated this the 6th January, 2009

                            JUDGMENT

After arguing for some time, learned counsel for the

petitioners submitted that the petitioners may be permitted to

pay off the entire amount due in instalments. I heard the learned

standing counsel appearing for the respondent KSFE besides the

learned Government Pleader. Having regard to the facts, I feel

that the petitioners can be permitted to pay off the entire amount

due in equal monthly instalments. Accordingly, it is ordered

that the recovery proceedings against the petitioners pursuant to

Exts.P1 and P2 will be kept in abeyance on condition that the

petitioners pay Rs.1,00,000/= (Rupees One Lakh) before the

time of sale mentioned in Exts.P1 and P2 and pay the balance

amount in six equal monthly instalments, the first of which shall

be payable on or before the 15th of February, 2009 and the

remaining instalments on or before the 15th of every succeeding

month. If the petitioners do not pay Rs.1 Lakh or any of the

WPC. 136/09 N 2

instalments, they will forfeit the benefit of this Judgment and it

will be open to the respondents to proceed against the petitioners

in accordance with law.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge