Kerala High Court
Saraswathy Amma vs The Kerala State Financial … on 22 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13477 of 2008(D)
1. SARASWATHY AMMA,AGED 62 YEARS,
... Petitioner
Vs
1. THE KERALA STATE FINANCIAL ENTERPRISES
... Respondent
2. THE MANAGER,KATTAPPANA BRANCH OF
3. THE DISTRICT COLLECTOR,IDUKKI DISTRICT.
4. THE SPECIAL DEPUTY TAHSILDAR (R.R),
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------------------------
W.P(C).No.13477 OF 2008
-------------------------------------------
Dated this the 22nd day of April, 2008
JUDGMENT
The petitioner is granted facility to clear the arrears in 10
equal monthly instalments, payable directly to the K.S.F.E., the
first instalment to be paid on or before 10.5.2008 and the
balance instalments on or before the 10th of the nine succeeding
months. If payments are made as above, there will be a direction
to the second respondent not to recover any collection charges
from the petitioner. However, if default is committed in payment
of any instalments, the instalment facility will stand recalled on
first default and recovery will be effected for the entire arrears.
The writ petition is disposed of with the above directions.
Sd/-
C.N.RAMACHANDRAN NAIR,
Judge
kkb.