IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26309 of 2008(F)
1. T.J.JAMES, S/O THOMAS,THALACHIRA HOUSE,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (H.Q), (REVENUE
... Respondent
2. VILLAGE OFFICER, MANJALOOR VILLAGE,
3. REGIONAL TRASPORT OFFICER,
4. DEPUTY TRASPORT COMMISSIONER (CZ - II),
5. KUNJUMUHAMMED, S/O O.S. ALI,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/09/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.26309 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of September, 2008
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
2. Learned counsel for the petitioner would submit that the
petitioner may be permitted to pay off the amount due under Ext.P6 in six
instalments. Having regard to the facts of the case, the petitioner is
permitted to pay the amount due in four equal monthly instalments, first of
which shall be payable on or before 15.9.2008 and the further instalments
will be payable on or before the 15th of the succeeding months. If any of
the instalments is not paid, the petitioner will lose the benefit of this
judgment and it is open to the respondents to proceed against the petitioner
in accordance with law. If the petitioner pays the instalments in accordance
with this judgment, proceedings will be kept in abeyance.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb