High Court Kerala High Court

Sajaya Kumar vs Kerala Financial Corporation … on 10 November, 2008

Kerala High Court
Sajaya Kumar vs Kerala Financial Corporation … on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32304 of 2008(U)


1. SAJAYA KUMAR, SREE BUDHA COIR WORKS,
                      ...  Petitioner

                        Vs



1. KERALA FINANCIAL CORPORATION REPRESENTED
                       ...       Respondent

2. BRANCH MANAGER, KFC BRANCH OFFICE,

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :SRI.V.B.UNNIRAJ, SC, KFC

The Hon'ble MR. Justice V.GIRI

 Dated :10/11/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.32304 of 2008
                      --------------------------
            Dated this the 10th November, 2008

                        J U D G M E N T

Petitioner is offered for one time settlement of the

amount due from him has been accepted by the

Corporation. They required him to pay an amount of Rs.

3,55,000/- in full and final settlement of the dues which

otherwise was stated to be an amount of Rs. 7,54,695/- as

on 1.10.2008. Obviously, there are no grounds to

interfere with Exhibit P7. Petitioner prays for time to pay

the amount and pleads his inability to raise the amount

within the time limit granted under Exhibit P7.

2. I heard V.B..Unniraj, learned standing counsel

for the Corporation also.

3. In the result, petitioner may forthwith hand

over the demand craft, a copy of which is marked as

Exhibit P8 along with writ petition, at any rate, on or

before 17.11.2008. Balance amount of Rs.2,55,000 along

with interest thereon as mentioned in Exhibit P7 shall be

W.P ( C) No.32304 of 2008
2

paid on or before 15.12.2008. If such payment is effected, it

shall be treated as discharge of the liability of the petitioner

incurred with the Corporation. If there is default in

payment, it is open to the Corporation to take further steps.

The writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.32304 of 2008
3

W.P ( C) No.32304 of 2008
4