IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33305 of 2008(M)
1. SHEIK MUSTHAFA, S/O.SHAHUL HAMEED,
... Petitioner
Vs
1. JNANASUNDARI, W/O.RAJKOUNDER
... Respondent
For Petitioner :SRI.P.R.VENKETESH
For Respondent :SRI.SAJAN VARGHEESE K.
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :18/11/2008
O R D E R
K.P. BALACHANDRAN, J.
-------------------------------------
W.P(c) No. 33305 of 2008
------------------------------
Dated this the 18th day of November, 2008
JUDGMENT
Counsel for the respondent/decree holder submits that Rs.7,500/-
is paid by the petitioner/judgment debtor in compliance of the order
dated 12/11/2008. Both sides agreed that an order be passed enabling
the petitioner/judgment debtor to pay the balance debt in monthly
installments of Rs.5,000/- beginning with the 5th December,2008.
Hence, the petitioner is allowed to discharge the balance debt in
monthly installments of Rs.5,000/- beginning on the 5th of December,
2008. All future monthly installments will also have to be paid on the
5th of every succeeding calendar month. In case of default in payment
of any two consecutive monthly installments, the benefit granted to the
petitioner to pay the debt in installments shall stand cancelled and the
respondent/decree holder shall be entitled to proceed with execution for
recovery of the entire balance amount in lump.
This writ petition is disposed of as above.
K.P. BALACHANDRAN, JUDGE
scm