High Court Kerala High Court

T.V. Satheesan vs Kerala State Housing Board on 28 August, 2008

Kerala High Court
T.V. Satheesan vs Kerala State Housing Board on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25311 of 2008(L)


1. T.V. SATHEESAN,AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE HOUSING BOARD, REPRESENTED
                       ...       Respondent

2. THE ASST. SECRETARY (LOANS), KERALA

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/08/2008

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 25311 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the   28th August, 2008.

                            J U D G M E N T

The petitioner’s father obtained a housing loan from the Kerala

State Housing Board, repayment of which is in arrears. The

petitioner’s father is no more. Now the petitioner is required to pay

the amounts. The petitioner seeks the benefit of one time settlement.

In the above circumstances, I directed the standing counsel to obtain

instructions as to for what amount the Housing Board is prepared to

settle the loan account.

2. The standing counsel today submits that the total amount

due from the petitioner would come to Rs. 1,23,015/- and the Housing

Board is willing to settle the account by accepting an amount of Rs.

81,171/- in full and final settlement of the loan account. Counsel for

the petitioner seeks permission to pay the amount in instalments.

Having heard both sides, I dispose of this writ petition with the

following directions:

The petitioner shall pay an amount of Rs. 81,171/- in five equal

instalments payable on 1-9-2008, 3-10-2008, 1-11-2008, 1-12-2008

and 31-12-2008. If the petitioner pays the instalments without any

default on the due dates, further coercive proceedings for recovery

shall be kept in abeyance. However, if the petitioner commits default

in payment of any one instalment, it would be open to the respondents

to recover the full amount of Rs. 1,23,015/- in a lump sum with

interest thereon without having to issue any fresh notice or

proceedings in that regard.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.