Kerala High Court
Rayinkutty vs The District Collector on 13 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14557 of 2008(G)
1. RAYINKUTTY,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. KADEEJA,
3. VILLAGE OFFICER,
For Petitioner :SMT.K.V.RESHMI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/06/2008
O R D E R
R. BASANT, J.
-----------------------------------------------
W.P.(C) No. 14557 OF 2008
-----------------------------------------------
Dated this the 13th day of June, 2008
JUDGMENT
Heard the learned counsel for the petitioner. I find
absolutely no justification of the prayer for any further time to make
the balance amount payable. I cannot afford to overlook the fact
that the amounts are due from the petitioner to a woman whom he
had divorced long earlier – in 2004. This writ petition is, in these
circumstances, dismissed.
R. BASANT, JUDGE
ttb
W.P.(C) No. 14557 OF 2008
2
W.P.(C) No. 14557 OF 2008
3