IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14996 of 2009(O)
1. SANTHA, AGED 50 YEARS,
... Petitioner
Vs
1. ASISTANT REGISTRAR OF
... Respondent
2. CHAVAKKAD TALUK RURAL HOUSING
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :30/07/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
W.P.(C).No.14996 of 2009 - O
---------------------------------
Dated this the 30th day of July, 2009
J U D G M E N T
This writ petition is filed seeking the following reliefs:
“i) To issue a writ of certiorari or any other
appropriate writ, order or direction quashing Ext.P1
issued by the 1st respondent.
ii) To issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondent to extend the benefit of the One Time
Settlement Scheme to the petitioner.
iii) To direct the respondents to grant instalment
facilities to the petitioner to remit the amount claimed
as per Ext.P1″
2. After hearing the counsel for the petitioner and also
the second respondent, this Court had passed an order on
4.6.2009 allowing the petitioner to pay the entire amount due to
the second respondent, society, within a period of six weeks and
file a representation before the society for its consideration for
reconveying the property sold in execution. It is submitted that
substantial portion of the amount has been paid, but, still,
W.P.(C).No.14996 of 2009 – O
2
liability on the transaction has not been fully discharged.
Learned counsel for the second respondent has no objection in
granting further time of two weeks to the petitioner to discharge
the liability and in case such liability is discharged, the
respondent has no objection in reconveying the property, delivery
of which was obtained pursuant to court sale. Learned counsel
for the petitioner submits that the entire liability can be closed
within a period of three weeks.
3. Having regard to the submissions made, petitioner is
granted further time of three weeks from the date of this
judgment to discharge the outstanding liability on the transaction
due to the second respondent.
Petition is closed.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-