High Court Kerala High Court

Sudheesh K.U. vs The Irinjalakuda Town … on 14 November, 2007

Kerala High Court
Sudheesh K.U. vs The Irinjalakuda Town … on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7218 of 2007(H)


1. SUDHEESH K.U., S/O UNNI,
                      ...  Petitioner

                        Vs



1. THE IRINJALAKUDA TOWN CO-OPERATIVE
                       ...       Respondent

2. THE ASST. REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :SRI.N.P.SAMUEL

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/11/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                     W.P(C).No.7218 OF 2007
                  -------------------------------------------
            Dated this the 14th day of November, 2007


                              JUDGMENT

There is an arbitration award against the petitioner under

the Kerala Co-operative Societies Act, 1969. That has become

final. There is, therefore, no jurisdictional error or legal

infirmity in the impugned recovery proceedings.

2. In the aforesaid circumstances, learned counsel for the

petitioner made a request that the petitioner may be permitted

to pay off the remaining understandings in instalments .

In the result, this writ petition is disposed of directing that

if the petitioner remits the entire outstandings in five equal

monthly instalments, payable on or before the 20th of every

month commencing from December, 2007, distress action

following the impugned demand shall stand dropped. It is

clarified that the time limit fixed for payment shall be treated as

peremptory and in case of default of payment of instalments as

WPC.7218/07

Page numbers

aforesaid, the benefit of this judgment shall stand recalled

automatically and the distress action shall follow.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.