IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1429 of 2009(T)
1. THALHATH C.P. S/O. SAIDALAVI,
... Petitioner
Vs
1. THE GENERAL MANAGER, B.S.N.L. MALAPPURAM
... Respondent
2. THE ACCOUNTS OFFICER, OFFICE OF THE
3. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,
For Petitioner :SRIC.M.MOHAMMED IQUABAL
For Respondent :SRI.V.R.KESAVAKAIMAL, SC, BSNL
The Hon'ble MR. Justice K.M.JOSEPH
Dated :28/01/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 1429 OF 2009 T
````````````````````````````````````````````````````
Dated this the 28th day of January, 2009
J U D G M E N T
I heard learned counsel for the petitioner, learned
standing counsel and learned Government Pleader.
2. The only prayer pressed before me by the learned
counsel for the petitioner is to permit him to pay the amount due in
instalments.
Having considered the facts, writ petition is disposed of
permitting the petitioner to pay the entire amount due with interest
at 9% per annum in four equal monthly instalments. The first
instalment shall be paid on or before 15.2.2009 and the further
instalments shall be paid on or before the 15th day of the
succeeding months. The respondents will give a statement to the
petitioner within two weeks from today showing the amount of
instalment payable in terms of this judgment. Recovery
proceedings against the petitioner will be kept in abeyance
provided the petitioner pays the instalments as aforesaid. If the
WPC.1429/09
: 2 :
petitioner does not pay any single instalment, the petitioner will
lose the benefit of this judgment and the respondents will be
free to proceed against the petitioner.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE