High Court Kerala High Court

S. Sherif vs The Thiruvananthapuram District on 15 January, 2008

Kerala High Court
S. Sherif vs The Thiruvananthapuram District on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1239 of 2008(V)


1. S. SHERIF,
                      ...  Petitioner

                        Vs



1. THE THIRUVANANTHAPURAM DISTRICT
                       ...       Respondent

2. BRANCH MANAGER,

3. THE GENERAL MANAGER(AUTHORISED OFFICER),

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/01/2008

 O R D E R
                   THOTTATHIL B.RADHAKRISHNAN, J.
                      -----------------------------------
                       W.P.(C).No.1239 of 2008-V
                    ------------------------------------
                  Dated this the 15th day of January, 2008.

                              J U D G M E N T

Giving up all other contentions and submissions at the time of

admission today, the petitioner confines to the request that he may be

permitted to pay off the outstandings in instalments and to drop distress

action.

(2). Having heard the learned counsel for the petitioner and

learned counsel for the respondents, this writ petition is disposed of, directing

that, if the petitioner remits the entire outstanding amounts including

accrual, in 5 equal monthly instalments, payable on or before the last

working day of every month, commencing from January, 2008, the impugned

action shall be dropped.

(3). However, if there is default in remitting any of the

instalments as aforesaid, the benefit of this judgment will stand recalled

automatically and the respondents will be at liberty to proceed forthwith.

The writ petition is disposed of as above.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

MS