High Court Kerala High Court

Smt.R.Indira vs The Special Tahsildar (R.R.) on 10 July, 2008

Kerala High Court
Smt.R.Indira vs The Special Tahsildar (R.R.) on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1443 of 2008()


1. SMT.R.INDIRA, D/O.RADHAMMA, AGED 45 YRS,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (R.R.),
                       ...       Respondent

2. THE BRANCH MANAGER,MAIN BRANCH,

                For Petitioner  :SMT.ANNAMMA ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/07/2008

 O R D E R
                J.B. KOSHY & P.N. RAVINDRAN, JJ.
           ----------------------------------------------------
                        W.A.NO.1443 OF 2008
            ----------------------------------------------------
               Dated this the 10th day of July, 2008.

                               JUDGMENT

Koshy, J:

When the recovery proceedings were taken and the

appellant’s property was proposed for sale on 19th July, 2008, she

has approached this Court. She wants some more time for

paying the amount. The learned Single Judge directed that if the

petitioner makes 50% of the amount due before 19.07.2008, the

sale scheduled as per Ext.P6 will be deferred and the balance

amount should be paid within four weeks thereafter. It is the case

of the appellant that she is unable to pay the amount within the

stipulated time and she wants some more time for paying the

amount.

Heard the learned counsel for the respondents. In the

above circumstances, if Rs.20,000/= is paid on or before

19.07.2008, the sale scheduled as per Ext.P6 shall be deferred on

further condition that the appellant pays the entire balance amount

in eight equal monthly instalments commencing from 19th August,

W.A.NO.1443/08 .

2

2008. In any event, if the appellant is not paying any of the

instalments as directed above, the respondents are free to

conduct sale as proposed. No further time will be allowed.

The writ appeal is disposed of as abaove.

J.B. KOSHY, JUDGE.

P.N. RAVINDRAN, JUDGE.

cl